Gujarat High Court High Court

Special vs Motiba on 4 August, 2008

Gujarat High Court
Special vs Motiba on 4 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10212/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10212 of 2001
 

In
 


FIRST APPEAL No. 2931 of 2000
 

With


 

FIRST
APPEAL No. 2931 of 2000
 

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

 

SPECIAL
LAND ACQ. OFFICER & 1 - Petitioner(s)
 

Versus
 

MOTIBA
SUKHADSINH BHATI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JK SHAH, AGP for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 1.2.1, 1.2.2, 1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 04/08/2008 

 

ORAL
ORDER

In
this matter, original claimant has died even prior to the date of
award. Therefore, this Civil Application as well as First Appeal
will not survive. Accordingly, this Civil Application as well as
main First Appeal are disposed of. There shall be no order as to
costs.

(K.S.Jhaveri,
J.)

*malek

   

Top