Gujarat High Court High Court

Special vs Chandrakant on 10 October, 2008

Gujarat High Court
Special vs Chandrakant on 10 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/48/6108	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4861 of 2008
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
 

Versus
 

CHANDRAKANT
RAVJIBHAI PATEL - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
MINI NIAR, AGP for Appellant(s) : 1 - 2. 
MR TRILOK J PATEL for
Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 10/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Heard.

Admit.

Mr.

Trilok J. Patel waives service.

Learned
AGP for the State has made a statement at the Bar that the appellant
will deposit the amount, including cost, interest and solatium,
within a period of 8 weeks from today before the Court below.

(R.P.DHOLAKIA,J.)

(Z.

K. SAIYED, J. )

sas

   

Top