Gujarat High Court High Court

Executive vs Mangalbhai on 4 April, 2011

Gujarat High Court
Executive vs Mangalbhai on 4 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1125/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1125 of 2011
 

To


 

FIRST
APPEAL No. 1140 of 2011
 

 


 

 


 

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


 

EXECUTIVE
ENGINEER - Appellant(s)
 

Versus
 

MANGALBHAI
CHHOTABHAI & 2 - Defendant(s)
 

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


 

 
 


 

Appearance
: 
MS MAYA S
DESAI for
Appellant(s) : 1, 
MR BS PATEL for Defendant(s) : 1, 
MRCHIRAGBPATEL
for Defendant(s) : 1, 
None for Defendant(s) : 2 -
3. 
=========================================================


 

 
 


 

 
 


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 04/04/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
has been stated by the learned counsel for the appellant that the
group of First Appeals No.3379/09 to 3396/09 is admitted whereas the
learned counsel for the respondents-claimants states that for the
very acquisition for the adjacent land, the learned Single Judge has
already dismissed the First Appeal Nos.302/10 to 314/10.

Hence,
office to list the present matters with First Appeals No.3379/09 to
3396/09 on 21.04.2011 for final disposal.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top