Gujarat High Court High Court

General vs Special on 13 August, 2008

Gujarat High Court
General vs Special on 13 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/255820/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2558 of 2001
 

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

 

GENERAL
MANAGER ONGC LTD. - Appellant(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Defendant(s) : 1, 
NOTICE
UNSERVED for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/08/2008 

 

ORAL
ORDER

Leave
to correct the title clause in appeal as well as in Civil
Application.

Heard.

Admit.

[K.S.

JHAVERI, J.]

CIVIL
APPLICATION NO.9517 OF 2008

Rule
returnable on 1st September 2008. Ad interim relief in
terms of para 4[i] on condition that the applicant shall deposit the
entire decretal amount on or before the returnable date.

[K.S.

JHAVERI, J.]

ar

   

Top