Gujarat High Court Case Information System
Print
LPA/2788/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2788 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6518 of 2010
To
LETTERS
PATENT APPEAL No. 2821 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13324 of 2010
=================================================
NAGINBHAI
AMBALALBHAI PATEL - Appellant(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 2 - Respondent(s)
=================================================
Appearance :
MR
BS PATEL for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1, 3,
MRS MAUNA M BHATT for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 09/02/2011
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Ms
Krina P Calla, learned AGP accepts notice only on behalf of the
Collector, Vadodara in concerned case, where such party is a
respondent.
Ms
Mauna M Bhatt, learned counsel has already appeared on behalf of
Indian Oil Corporation Ltd.
Let
notice be issued on the respondent – Special Land Acquisition
Officer in each case. Direct notice is permitted.
The
learned counsel for the appellants will serve a copy each of the
paper book of each case on the learned AGP and Ms Mauna Bhatt,
learned counsel for Indian Oil Corporation Ltd. by day after
tomorrow.
Post
the matter on 8th
March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top