Gujarat High Court Case Information System Print CA/1211/2001 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 1211 of 2001 In FIRST APPEAL (STAMP NUMBER) No. 2401 of 2000 To CIVIL APPLICATION No. 1218 of 2001 In FIRST APPEAL (STAMP NUMBER) No. 2408 of 2000 ========================================================= GENERAL MANAGER, MEHSANA PROJECT - Petitioner(s) Versus SPECIAL LAND ACQUISITION OFFICER & 1 - Respondent(s) ========================================================= Appearance : MR RAJNI H MEHTA for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 05/03/2010 ORAL ORDER
Rule.
Heard
learned advocate Mr. Rajni Mehta for the applicants, learned advocate
Mr. Jani for the opponent no.2 and Ms. Jhaveri for opponent no.1.
With the request of the parties the applications are taken up for
decision today.
Present
applications have been taken out by applicant-General Manager,
Mehsana Project, ONGC Ltd., Mehsana, seeking leave to appeal and to
challenge the award passed by the Reference Court in Land Reference
Case Nos. 2597 of 1993 to 2604 of 1993 dated 4/8/1999.
Learned
advocate Mr. Jani submitted that he has instruction to appear on
behalf of the opponent no.2. In view of the fact that the applicant
who is seeking leave to appeal is the body and on whose behalf the
acquisition in question was undertaken. Learned advocate Mr. Jani
has fairly submitted that he has no objection if the leave to appeal
is granted. Learned AGP Ms. Jirga Jhaveri who appears for opponent
no.1 in each application has also stated to the same effect.
Hence,
the relief prayed for in para-7(A) is granted. The applicants are
granted leave to appeal. Rule is made absolute in terms of
para-7(A). The applications are disposed of accordingly.
(K.M.THAKER,
J.)
(ila)
Top