Gujarat High Court
Land vs Jahuji on 13 June, 2011
Gujarat High Court Case Information System
Print
C/FA/638/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No 638 of 2011
With
CIVIL
APPLICATION No 2403 of 2011
In
FIRST
APPEAL No 638 of 2011
================================================================
LAND
ACQUISITION OFFICER & 1....Appellant(s)
Versus
JAHUJI
GAMBHIRJI THAKOR & 1....Defendant(s)
================================================================
Appearance:
GOVERNMENT
PLEADER for the PETITIONER(s) No. 1-2
RULE
UNSERVED for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/06/2011
ORAL
ORDER
As per the
endorsement on the board, rule is not received back and on perusal of
the cause-title of the First Appeal as well as the Civil Application,
complete address of the respondent is not provided.
In
view of the above, on furnishing fresh address of the respondents,
fresh rule be issued to the respondents returnable on 18th
July, 2011.
[H.B. ANTANI, J.]
pirzada/-
Page
1 of 1
Top