Gujarat High Court
Special vs Chandrakantbhai on 13 August, 2008
Gujarat High Court Case Information System
Print
CA/9448/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9448 of 2008
With
CIVIL
APPLICATION No. 9449 of 2008
To
CIVIL
APPLICATION No. 9459 of 2008
In
FIRST
APPEAL Nos.3603 to 3614 of
2008
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
CHANDRAKANTBHAI
DAHYABHAI - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1 - 3.
None for
Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/08/2008
COMMON
ORAL ORDER
RULE
returnable on 20th October 2008. In the meantime, stay is
granted in terms of paragraph 5-B of the application, on condition
that the decretal amount will be deposited on or before the
returnable date.
(K.S.Jhaveri,
J.)
*malek
Top