Gujarat High Court High Court

Ex.Engineer vs Spl.Laq on 1 March, 2011

Gujarat High Court
Ex.Engineer vs Spl.Laq on 1 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/285/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPEAKING
TO MINUTES
 

IN
 

FIRST
APPEAL No. 285 of 2002
 

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

 

EX.ENGINEER,OIL
& NATURAL GAS CORP.LTD. - Appellant(s)
 

Versus
 

SPL.LAQ
OFFICER & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Appellant(s) : 1, 
RULE SERVED for Defendant(s) : 1, 
MR MD VAKIL
for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
ORAL
ORDER

1. Heard.

In view of the averments made in the note, Speaking to Minutes is
hereby allowed. The cause title of the order dated 13.12.2010 shall
read as First Appeal No. 285 of 2002 to First Appeal No. 293 of
2002.

2. Similarly,
the Land Acquisition No. 2214 of 1993 in para 2 of the judgement is
replaced by Land Acquisition No. 2213 of 1993. Accordingly, para 2
of the judgement is modified as under:

“2. These
appeals have been filed against the judgment and award dated 15th
January 2001 passed by the Extra Assistant Judge, Mehsana in Land
Acquisition Reference Case No. 2213 of 1993 and allied matters
whereby,……. is realised.

3.
…”

3. The
order dated 13.12.2010 is hereby modified to the aforesaid extent.
The rest of the order shall remain the same.

(K.S.

JHAVERI, J.)

Divya//

   

Top