Gujarat High Court
Ashokkumar vs Special on 8 August, 2011
Gujarat High Court Case Information System
Print
FA/2124/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2124 of 1997
With
FIRST
APPEAL No. 2127 of 1997
With
FIRST
APPEAL No. 2125 of 1997
With
FIRST
APPEAL No. 2126 of 1997
=========================================================
ASHOKKUMAR
NAGINCHANDRA SHAH & 1 - Appellant(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER - Defendant(s)
=========================================================
Appearance
:
MR
NV ANJARIA for
Appellant(s) : 1,None for Appellant(s) : None for Petitioner No(s).:
for Appellant(s) : 2,
MR JANAK RAVAL, ASST GOVERNMENT PLEADER for
Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/08/2011
ORAL
ORDER
Mr.
Anjaria, learned advocate appearing for the appellants states that he
has not received any instructions about the legal heirs of the
deceased. A copy of the letter dated 03.08.2011 is placed on record
for perusal. It appears that the appellants are not interested in
proceeding with the matters. Accordingly, appeals stand disposed of.
Liberty to revive in case of difficulty.
(K.S.
JHAVERI, J.)
Divya//
Top