Gujarat High Court
Rabari vs Special on 8 July, 2011
Gujarat High Court Case Information System
Print
CA/16329/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 16329 of 2010
In
FIRST
APPEAL No. 3873 of 2010
=========================================================
RABARI
SITABEN NAGJIBHAI - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER (ONGC) & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJ PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MR AJ DESAI AGP for
Respondent(s): 1 None for
Respondent(s) :
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 11/01/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the applicants does not press this application with a
view to approach the Reference Court for bringing the heirs of
deceased Nagjibhai Laxmanbhai on record as the deceased expired
before passing of the award. The application stands disposed of
accordingly.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top