Gujarat High Court
Special vs Chandrakantbhai on 13 August, 2008
Gujarat High Court Case Information System Print CA/9448/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 9448 of 2008 With CIVIL APPLICATION No. 9449 of 2008 To CIVIL APPLICATION No. 9459 of 2008 In FIRST APPEAL Nos.3603 to 3614 of 2008 ========================================================= SPECIAL LAND ACQUISITION OFFICER & 2 - Petitioner(s) Versus CHANDRAKANTBHAI DAHYABHAI - Respondent(s) ========================================================= Appearance : MS TRUSHA PATEL, AGP for Petitioner(s) : 1 - 3. None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 13/08/2008 COMMON ORAL ORDER
RULE
returnable on 20th October 2008. In the meantime, stay is
granted in terms of paragraph 5-B of the application, on condition
that the decretal amount will be deposited on or before the
returnable date.
(K.S.Jhaveri,
J.)
*malek
Top