Gujarat High Court High Court

Deputy vs Juvansingbhai on 30 August, 2010

Gujarat High Court
Deputy vs Juvansingbhai on 30 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2815/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2815 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1128 of 2009
 

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

 

DEPUTY
COLLECTOR THROUGH SPL.LAND ACQUISITION OFFICER & 2 -
Petitioner(s)
 

Versus
 

JUVANSINGBHAI
PUMPUBHAI BARIYA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PANDYA, AGP for Petitioner(s) : 1 - 3. 
UNSERVED-EXPIRED (R) for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 30/08/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

Pandya, Ld. AGP for the applicant states that the applicant has also
filed Civil Application Stamp No. 10085/2010 for bringing heirs and
legal representatives of deceased claimant on record. Registry is,
therefore, directed to list the said matter along with this matter,
if there is no office objections, on 13/09/2010.

[
A.M. KAPADIA, J. ]

[J.C.UPADHYAYA,
J.]

*
Pansala.

   

Top