Gujarat High Court
=========================================Appearance vs Mr Av Prajapati on 18 June, 2010
Gujarat High Court Case Information System
Print
CA/5731/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5731 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1611 of 2009
To
CIVIL
APPLICATION No. 5736 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1616 of 2009
=========================================
STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER AND ANOTHER
Versus
AMBARAM
NATHUBHAI PRAJAPATI AND OTHERS
=========================================Appearance
:
MR UA TRIVEDI,
ADDL GOVERNMENT PLEADER for
the Applicants
MR AV PRAJAPATI, for the
Respondents
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
RULE. Mr. A.V.
Prajapati, learned counsel, waives services of Rule for the
respondents.
For
the reasons stated in the application, delay is condoned. Rule is
made absolute accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top