Gujarat High Court
Spl vs Ravjibhai on 24 January, 2011
Gujarat High Court Case Information System
Print
FA/6958/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 6958 of 1995
=========================================
SPL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
Versus
RAVJIBHAI
LALLUBHAI PATEL - Defendant(s)
=========================================
Appearance :
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2.
UNSERVED-EXPIRED (N) for Defendant(s) :
1,
MR GM AMIN for Defendant(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/01/2011
ORAL
ORDER
Despite
the earlier order passed by this Court appellants have not taken
steps to bring the heirs of respondent no. 1 on record. Hence,
considering the earlier order passed by this Court dated 01/12/2010
the present First Appeal is dismissed as having become abated qua
respondent no. 1. For rest, the appeal is to be proceeded further.
Hence, Registry is directed to notify the First Appeal for final
hearing.
(M.R.
SHAH, J.)
siji
Top