Gujarat High Court
Special vs Bhupatsinh on 28 January, 2011
Gujarat High Court Case Information System
Print
FA/54/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 54 of 2011
With
FIRST
APPEAL No. 55 of 2011
With
FIRST
APPEAL No. 56 of 2011
With
FIRST
APPEAL No. 57 of 2011
with
CIVIL
APPLICATION No. 249 of 2011
In
FIRST
APPEAL No. 54 of 2011
with
CIVIL
APPLICATION No. 250 of 2011
In
FIRST
APPEAL No. 55 of 2011
With
CIVIL
APPLICATION No. 251 of 2011
In
FIRST
APPEAL No. 56 of 2011
with
CIVIL
APPLICATION No. 252 of 2011
In
FIRST
APPEAL No. 57 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
Versus
BHUPATSINH
DALPATSINH RANA - Defendant(s)
=========================================================
Appearance :
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2.
None for Defendant(s) : 1,
NOTICE SERVED
BY DS for Defendant(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/01/2011
ORAL
ORDER
Though
served, nobody appears on behalf of respondents – claimants.
Hence, Admit. In the facts and circumstances, Registry is directed
to notify all these group of appeals for final hearing on 09/02/2011.
Direct Service is permitted. To be placed in first Board.
(M
R SHAH, J.)
ORDER
IN C.A.No.249 to 252 of 2011
Rule
returnable on 09/02/2011. By way of ad-interim-relief, there shall be
stay of further implementation, execution and operation of the
impugned judgment and award passed by the learned Reference Court.
Direct Service is permitted.
(M
R SHAH, J.)
sompura
Top