Gujarat High Court High Court

Jashwantsinh vs Special on 23 October, 2008

Gujarat High Court
Jashwantsinh vs Special on 23 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/8361/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 8361 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5769 of 1992
 

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


 

JASHWANTSINH
UDESINH PARMAR HEIR OF DECD. & 5 - Petitioner(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Respondent(s)
 

==========================================
 
Appearance : 
MR
RN SHAH for Petitioner(s) : 1 - 6. 
None for
Respondent(s) : 1 - 2. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Time
limit to remove the office objections is extended upto 25th
November, 2008, failing which the matter shall stand dismissed for
non-prosecution.

[M.S.SHAH,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top