Gujarat High Court Case Information System
Print
CA/11568/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 11568 of 2010
In
FIRST
APPEAL No. 801 of 1992
With
CIVIL
APPLICATION No. 11569 of 2010
In
FIRST
APPEAL No. 802 of 1992
=========================================================
JAYANTBHAI
CHATURBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AR MAJMUDAR for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
MR LB DABHI, AGP for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
A.R. Majmudar, learned advocate for the applicants does not press
both these applications and seeks leave to withdraw the same.
2. Prayer
made by him has not been opposed by Mr. L.B. Dabhi, Ld. AGP for the
respondent – State of Gujarat.
3. Hence,
leave to withdraw these applications is granted. Resultantly, both
these applications stand rejected as withdrawn with no order as to
costs.
4. Registry
is directed list First Appeals Nos. 801 and 802 of 1992 along with
the Record & Proceedings of Land Acquisition Cases Nos. 63 and 64
of 1984, for final hearing on 05/10/2010.
(A.M.
Kapadia, J.)
(
J.C. Upadhyaya, J.)
* Pansala.
Top