Gujarat High Court High Court

General vs Speical on 24 July, 2008

Gujarat High Court
General vs Speical on 24 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6800/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6800 of 2000
 

In
 


FIRST APPEAL No. 1342 of 2000
 

To


 

CIVIL
APPLICATION No. 6805 of 2000
 

In


 

FIRST
APPEAL No. 1347 of 2000
 

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

 

GENERAL
MANAGER - Petitioner(s)
 

Versus
 

SPEICAL
LAND ACQUISITION OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1, 
MS TRUSHA PATEL, AGP for Respondent(s) : 1, 
MR
BHARAT JANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

Heard
learned AGP on behalf of respondent no.1 and learned advocate,
Mr.Jani on behalf of respondent no.2.

In
the facts and circumstances of the case, ad-interim relief granted by
this Court vide order dated 10-8-2000 stands confirmed. Accordingly,
these Civil Applications are allowed. Rule is made absolute with no
order as to costs.

Office
is directed to place main First Appeal for hearing on 4th
August, 2008.

(K.S.Jhaveri,
J.)

/malek

   

Top