Gujarat High Court High Court

Special vs Manjulaben on 1 August, 2008

Gujarat High Court
Special vs Manjulaben on 1 August, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/895220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 8952 of 2008
 

In
FIRST APPEAL No.4995 of 2008
 

To


 

CIVIL
APPLICATION No. 8959 of 2008 

 

In
FIRST APPEAL No. 5002 of 2007
 

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

 

SPECIAL
LAND ACQ. OFFICER & 1 - Petitioner(s)
 

Versus
 

MANJULABEN
NARHARIBHAI PUROHIT & 1 - Respondent(s)
 

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

 

 
Appearance
: 
Ms.Nair,
AGP for Petitioner(s) : 1
- 2. 
None
for Respondent(s) : 1, 1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule
returnable on 19th September, 2008.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top