Gujarat High Court
Special vs Kesharisinh on 21 July, 2011
Gujarat High Court Case Information System
Print
CA/6853/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6853 of 2011
With
CIVIL
APPLICATION No. 6859 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1325 of 2011
To
CIVIL
APPLICATION No. 6862 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1328 of 2011
With
CIVIL
APPLICATION No. 6867 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1333 of 2011
With
CIVIL
APPLICATION No. 6864 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1330 of 2011
To
CIVIL
APPLICATION No. 6866 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1332 of 2011
With
CIVIL
APPLICATION No. 6868 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1334 of 2011
With
CIVIL
APPLICATION No. 6870 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1336 of 2011
To
CIVIL
APPLICATION No. 6872 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1338 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
KESHARISINH
HATHIBHAI BARAD - Respondent(s)
=========================================================
Appearance
:
MR JANAK
RAVAL AGP for Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/07/2011
ORAL
ORDER
Rule
returnable on 23.08.2011.
Direct
service permitted.
[K.
S. JHAVERI, J.]
Pravin/*
Top