Gujarat High Court High Court

General vs Sp.Land on 15 September, 2008

Gujarat High Court
General vs Sp.Land on 15 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/801/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 801 of 2003
 

To


 

FIRST
APPEAL No. 805 of 2003
 

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

 

GENERAL
MANAGER - Appellant(s)
 

Versus
 

SP.LAND
ACQUISITION OFFICER & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Defendant(s) : 1, 
DS
AFF.NOT FILED (N) for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the appellant states that respondents are served.

The
issue involved in these appeals is squarely covered by the division
bench judgment in the case of Oil and Natural Gas Corporation Ltd.
vs. Sankarji Hemaji and another, reported in (2008) 17 GHJ 523.
Therefore, present appeals are required to be dismissed in view of
the decision of this Court dated 4/8/2008 passed in First Appeal
no.3026 of 2008 and others.

However, since the
respondents are not present, in the interest of justice, matters to
be kept on 29/9/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top