Gujarat High Court
Hassenabanu vs Special on 22 June, 2011
Gujarat High Court Case Information System
Print
SCA/2513/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2513 of 2011
=========================================================
HASSENABANU
W/O BHAJIYAWALA GULAMNABI & 37 - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 8 - Respondent(s)
=========================================================
Appearance
:
MR
MUKESH A PATEL for
Petitioner(s) : 1 - 38.
MS MONALI BHATT, ASSTT GOVT PLEADER for
Respondent(s) : 1 - 4,6 - 7.
NOTICE SERVED BY DS for Respondent(s)
: 1 - 9.
MR KAUSHAL D PANDYA for Respondent(s) : 5,
- for
Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
One
week’s time is allowed to learned Assistant Government Pleader Ms.
Monali Bhatt for filing affidavit-in-reply. One week’s time,
thereafter, is allowed to the learned counsel for the petitioners for
filing affidavit-in-rejoinder.
List
on 11th July 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top