Gujarat High Court Case Information System
Print
SCA/8256/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8256 of 2011
=================================================
HEIRS
AND LEGAL REPRESENTATIVES OF BACHUBHA RUSTAMBHA & ORS
Versus
SPECIAL
LAND ACQUISITION OFFICER AND DEPUTY COLLECTOR & ANR
=================================================
Appearance :
MR
AJ PATEL for Petitioners
RULE SERVED for Respondent No. 1
MR
N.J. SHAH Assistant GOVERNMENT PLEADER for Respondent No.
2
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 30/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
The
respondents are not submitted reply. Therefore, we direct the
respondents No.1 and 2 to personally present before the court and
show cause as to why they are not complying with the earlier judgment
of this Court which was passed on the basis of the statement made by
learned AGP on their behalf. However, in case, they comply with the
earlier judgment, a copy of which is to be placed on record of the
writ petition and the respondents No. 1 and 2 need not to appear
personally before this Court.
Put
up this matter on 21th
September, 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
pnnair
Top