Gujarat High Court
Special vs Laxmidas on 7 October, 2008
Gujarat High Court Case Information System Print FAST/326/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL (STAMP NUMBER) No. 326 of 2008 To FIRST APPEAL (STAMP NUMBER) No. 346 of 2008 ========================================================= SPECIAL LAND ACQUISITION OFFICER (NARMADA YOJANA) & 2 - Appellant(s) Versus LAXMIDAS RAMDAS THROUGH HEIR HITENDRABHAI LAXMIDAS - Defendant(s) ========================================================= Appearance : GOVERNMENT PLEADER for Appellant(s) : 1 - 3. None for Defendant(s) : 1, ========================================================= CORAM : REGISTRAR (JUDICIAL) Date : 07/10/2008 ORAL ORDER
In
this matter Learned Government Pleader filed note for refusal of
registration and made an endorsement on presentation form. Hence,
permission is hereby granted under Rule-8, of the Gujarat High Court
Rules, 1993.
No
order as to costs.
(G.K.
Upadhyay)
Registrar(Judicial)
Nabila
Top