Gujarat High Court
Special vs Heirs on 27 October, 2010
Gujarat High Court Case Information System
Print
FAST/2609/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 2609 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 2615 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2708 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2709 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2784 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2791 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 2792 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2799 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2800 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 2812 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2858 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2861 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2865 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2884 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2885 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2886 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2890 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2891 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2892 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2893 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2897 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2936 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2994 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 2999 of 2010
With
FIRST
APPEAL (STAMP NUMBER) No. 3098 of 2010
To
FIRST
APPEAL (STAMP NUMBER) No. 3101 of
2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
Versus
HEIRS
OF JAMOLBHAI KARIYABHAI BAI JOMIBEN JAMOLBHAI VASAVA - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2.
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 27/10/2010
ORAL
ORDER
Office
objections to be removed on or before 26.11.2010 failing which the
matters will stand dismissed for non-prosecution.
Registry
is directed to keep copy of this order in each matter.
(S.R.Brahmbhatt,
J.)
sudhir
Top