Gujarat High Court High Court

Special vs Chimanbhai on 19 January, 2011

Gujarat High Court
Special vs Chimanbhai on 19 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14319/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 14319 of 2010
 

In
 


FIRST
APPEAL No. 3826 of 2010
 

To


 

CIVIL
APPLICATION - FOR STAY No. 14320 of 2010
 

In


 

FIRST
APPEAL No. 3827 of 2010
 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

CHIMANBHAI
AMTHABHAI VASAVA ADMINISTRATOR OF MOHANBHAI - Respondent(s)
 

=========================================
 
Appearance : 
MR
NEERAJ SONI, AGP for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
 
ORAL
ORDER

1. Both
these applications are preferred by the common applicants-original
opponents-Special Land Acquisition Officer, Ukai Yojna Unit No. 1,
Songadh, Bharuch and another for interim relief to stay further
execution, implementation and operation of the impugned judgment and
award dated 27/07/2005 passed by the learned Reference Court i.e.
Joint District Judge, Fast Track Court No. 3, Bharuch in Land
Reference Case Nos. 91 & 92 of 2004 till final disposal of the
First Appeals.

2. Though
served, nobody appears on behalf of the respondent-claimants. Hence,
interim relief in terms of paragraph 5(b) is granted in each of the
applications. There shall be stay of the execution, operation and
implementation of the impugned judgment and award dated 27/07/2005
passed by the learned District Judge, Fast Track Court No. 3, Bharuch
in Land Reference Case Nos. 91 and 92 of 2004 till final disposal of
both the appeals. Rule is made absolute accordingly in each of the
applications.

(M.R.

SHAH, J.)

siji

   

Top