Gujarat High Court High Court

Special vs Harendrasinh on 13 December, 2010

Gujarat High Court
Special vs Harendrasinh on 13 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9883/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9883 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1605 of 2010
 

To


 

CIVIL
APPLICATION No. 9893 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1615 of 2010
 

 


 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

HARENDRASINH
KHUMANSINH BORASIYA - Respondent(s)
 

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


 

Appearance
: 
MR NEERAJ
SONI AGP for Petitioner(s) : 1 - 3. 
RULE NOT RECD BACK for
Respondent(s) :
1, 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 

Date
: 13/12/2010 

 

ORAL
ORDER

Heard
learned AGP for the applicants.

Looking
to the averments made in the applications, the same are allowed. The
delay caused in filing the appeals are condoned. The applications
stand disposed of accordingly. Rule is made absolute.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top