Gujarat High Court High Court

Govind vs Deputy on 27 April, 2011

Gujarat High Court
Govind vs Deputy on 27 April, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/910/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 910 of 2011
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 912 of 2011
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 913 of 2011
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 914 of 2011
 

 To
 

FIRST
APPEAL (STAMP NUMBER) No. 922 of 2011
 

With
 

FIRST
APPEAL (STAMP NUMBER) No. 923 of 2011
 

To
 

FIRST
APPEAL (STAMP NUMBER) No. 936 of 2011
 

With
 

FIRST
APPEAL (STAMP NUMBER) No. 937 of 2011
 

To
 

FIRST
APPEAL (STAMP NUMBER) No. 942 of 2011
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 943 of 2011With
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 944 of 2011
 

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

 

GOVIND
RUDA - Appellant(s)
 

Versus
 

DEPUTY
COLLECTOR & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
GM AMIN for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 27/04/2011 

 

ORAL
ORDER

1. The
office has placed the note filed by the learned advocate Mr.G.M. Amin
for the appellants on the office objections raised by the office. It
appears that the office has raised objections to the effect that the
names of two respondents shown in the memo of appeal do not tally
with the cause-title mentioned in the certified copy of the Bill of
Cost prepared by the Tribunal.

2. According
to Mr.Amin, the names of the respondents tally
with the names shown in the reference cases, however, in the Bill of
Cost prepared on printed form, one of the names of the respondents is
shown as the State of Gujarat in place of Deputy Collector, Land
Acquisition and Rehabilitation, Jamnagar.

3. In
the circumstances, according to Mr.Amin, as per Rule 51 of the
Gujarat High Court Rules, the names of the respondents in cause-title
should tally with the names reflected in the judgment and hence, the
said office objections should be treated as objections removed.

4. Having
regard to the submissions of Mr.Amin, since the names of the
respondents appearing in the memo of appeal tally with the names of
the respondents appearing in the judgment of respective Land
Reference Cases, the same is treated as due compliance of the Rule 51
of the said Gujarat High Court Rules.

5. In
that view of the matter, the note of Mr.Amin and submission of the
office stand disposed of.

(BELA
TRIVEDI, J.)

Hitesh

   

Top