Gujarat High Court High Court

Special vs Bhikhabhai on 28 December, 2010

Gujarat High Court
Special vs Bhikhabhai on 28 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10720/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10720 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 233 of 2010
 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

BHIKHABHAI
GIRDHARBHAI - Respondent(s)
 

=========================================================
Appearance : 
MR
ND SONI ASST GOVERNMENT PLEADER
for Petitioner(s) : 1 -
3. 
UNSERVED-EXPIRED (R) for Respondent(s) : 1,4 - 6. 
RULE
SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/12/2010 

 

 
 
ORAL
ORDER

Learned
Assistant Government Pleader for the applicant to take steps to serve
unserved – expired respondents on or before 31/01/2011 failing
which the matter shall stand dismissed qua unserved respondent/s.

Matter
to come up for hearing on 31/01/2011.

(K
S JHAVERI, J.)

sompura

   

Top