Gujarat High Court High Court

State vs Nandelie on 21 October, 2010

Gujarat High Court
State vs Nandelie on 21 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11932/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 11932 of 2010
 

In


 

FIRST
APPEAL No. 2331 of 2010
 

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

STATE
OF GUJARAT THROUGH SPL. LAND ACQUSITION OFFICER & 1 -
Petitioner(s)
 

Versus
 

NANDELIE
FAMILY VALLI & 8 - Respondent(s)
 

====================================== 
Appearance
: 
GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2. 
MR MM SAIYED for Respondent(s)
: 1, 7, 
None for Respondent(s) : 2 - 6,8 -
9. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
 
ORAL
ORDER

In
view of the note, the Court has spoken to minutes.

Prayer
para 4 (a) and (b) typed in the order dated 5.10.2010 passed by this
Court in this Civil Application be read as prayer Para4(b) and (c).
Note is disposed of accordingly.

(S.R.Brahmbhatt,
J.)

sudhir

   

Top