Gujarat High Court
Special vs Laxmidas on 7 October, 2008
Gujarat High Court Case Information System
Print
FAST/326/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 326 of 2008
To
FIRST
APPEAL (STAMP NUMBER) No. 346 of 2008
=========================================================
SPECIAL
LAND ACQUISITION OFFICER (NARMADA YOJANA) & 2 - Appellant(s)
Versus
LAXMIDAS
RAMDAS THROUGH HEIR HITENDRABHAI LAXMIDAS - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 3.
None for Defendant(s) :
1,
=========================================================
CORAM
:
REGISTRAR
(JUDICIAL)
Date
: 07/10/2008
ORAL
ORDER
In
this matter Learned Government Pleader filed note for refusal of
registration and made an endorsement on presentation form. Hence,
permission is hereby granted under Rule-8, of the Gujarat High Court
Rules, 1993.
No
order as to costs.
(G.K.
Upadhyay)
Registrar(Judicial)
Nabila
Top