Gujarat High Court High Court

Patel vs Spl.Laq on 21 April, 2010

Gujarat High Court
Patel vs Spl.Laq on 21 April, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15106/2007	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 15106 of 2007
 

In


 

FIRST
APPEAL No. 3969 of 1998
 

 
=========================================================

 

PATEL
PARSHOTTAMBHAI HIRDAS - Petitioner(s)
 

Versus
 

SPL.LAQ
OFFICER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NS SHEVADE for
Petitioner(s) : 1, 
MS VS PATHAK, AGP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 21/04/2010 

 

 
ORAL
ORDER

The
applicant herein is the appellant and original claimant. The appeal
is preferred against the judgment and award dated 15/12/1997 passed
by the Assistant Judge, Mehsana in Land Acquisition Reference Case
No.2062 of 1991.

Rule.

Learned AGP Ms. Pathak waives service of notice of Rule on behalf of
respondent State.

Heard
learned advocate Mr. Shevade appearing for the applicant and learned
AGP Ms. Pathak appearing for respondent State.

Present
application has been taken out with a prayer that the Project
Manager, ONGC, Mehsana may be impleaded as opponent no.2 in the
pending appeal being First Appeal No.3969 of 1998. The request is
made on the ground that lands have been acquired for the purpose of
and on behalf of ONGC and that therefore besides the Special Land
Acquisition Officer, ONGC also would be the relevant and necessary
party.

Considering
the averments made in the application and reasonings in support of
the request made in the application, the relief prayed for in
para-3(1) is granted. The applicant is permitted to implead Project
Manager, ONGC, Mehsana as opponent no.2 in the appeal. The applicant
shall carry out necessary amendment on or before 23/4/2010. Rule is
made absolute to the aforesaid extent.

After
the amendment is carried out, the office is directed to issue fresh
notice to the newly added opponent making the same returnable on
25/6/2010.

(K.M.THAKER,
J.)

(ila)

   

Top