Gujarat High Court High Court

Special vs Chandrakant on 31 March, 2010

Gujarat High Court
Special vs Chandrakant on 31 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11840/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11840 of 2008
 

In


 

FIRST
APPEAL No. 4861 of 2008
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

CHANDRAKANT
RAVJIBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MANISHA LAVKUMAR ASST.GOVERNMENT PLEADER
for
Petitioner(s): 1 - 2. 
MR TRILOK J PATEL for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 31/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the parties. Prayer in terms of paragraph 6(B) is
granted. The civil application stands disposed of accordingly.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top