Gujarat High Court High Court

Special vs Nazir on 29 July, 2010

Gujarat High Court
Special vs Nazir on 29 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FAST/311/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL (STAMP NUMBER) No. 311 of 2010
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 321 of 2010
 

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

SPECIAL
LAND ACQUISITION OFFICER & 1 - Appellant(s)
 

Versus
 

NAZIR
GULAM MIRAZ - Defendant(s)
 

=========================================
 
Appearance : 
MR
NJ SHAH, ASST. GOVERNMENT PLEADER
for Appellant(s) : 1 -
2. 
None for Defendant(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
ORAL
ORDER

1. It
is submitted by Mr.N.J.Shah, learned Assistant Government Pleader
that with the permission of this Court, these matters are listed
today as there was genuine difficulty in not complying with the order
passed by this Court previously.

2. In
view of above, as a last opportunity time to remove office objections
is extended upto 13/08/2010. If office objections are not removed on
or before 13/08/2010, the matters shall stand dismissed for
non-prosecution.

[M.D.Shah,
J.]

satish

   

Top