Gujarat High Court
General vs Special on 6 May, 2011
Gujarat High Court Case Information System
Print
CA/11618/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11618 of 2008
In
FIRST APPEAL No. 4797 of 2008
To
CIVIL
APPLICATION - FOR STAY No. 11621 of 2008
In
FIRST APPEAL No. 4800 of 2008
=========================================================
GENERAL
MANAGER - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 3 - Respondent(s)
=========================================================
Appearance
:
RULE
NOT RECD BACK for
Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/12/2008
ORAL
ORDER
Heard
learned advocate Mr. RR Marshal appearing for applicants, learned
advocate Mr. Jignesh Patel appearing for respondent claimants in
civil application no. 11621/2008 and learned AGP Mr. Soni appearing
for respondent state of Gujarat. The respondents are of same village
where land in question was acquired.
This
Court has admitted appeals and issued Rule with a direction to
applicant to deposit decretal amount with Court below before
returnable date.
Therefore,
considering submission. Rule is made absolute in terms of order
dated 29/9/2008.
(H.K.RATHOD,
J)
asma
Top