Gujarat High Court High Court

Special vs Bibiben on 30 August, 2011

Gujarat High Court
Special vs Bibiben on 30 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6662/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6662 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 883 of 2011
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

BIBIBEN
WD/O BHAVSANG DADABHAI MOHMAD CHANDERSANG & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR JANAK RAVAL AGP 
for
Petitioner(s) : 1 - 2. 
UNSERVED-EXPIRED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/08/2011 

 

 
 
ORAL
ORDER

Inspite
of the order dated 01.08.2011, no actions are taken by the learned
Assistant Government till today. In that view of the matter, there
is no option but to dismiss the matter. The matter stands dismissed
for non-prosecution.

(K.S.JHAVERI,
J.)

niru*

   

Top