Gujarat High Court High Court

Nitinkumar vs State on 5 August, 2008

Gujarat High Court
Nitinkumar vs State on 5 August, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1000820/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10008 of 2008
 

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

 

NITINKUMAR
THAKORLAL MODI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KM SHETH for
Petitioner(s) : 1, 
Ms.Nair,
AGP for
Respondents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Notice
to the respondents returnable today. Ms.Nair appears for and waives
service of notice on behalf of the respondents.

The
petitioner land owner seeks direction to the respondent no.2 Special
Land Acquisition Officer to decide the application made by the
petitioner for enhancement of compensation under Section 28-A of the
Land Acquisition Act.

The
respondent no.2 will decide the pending application as early as
possible preferably within six months from today.

Subject
to the above direction, this petition is disposed of. Notice is
discharged.

Registry
will send the writ forthwith.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top