Gujarat High Court High Court

Special vs Ratilal on 9 April, 2010

Gujarat High Court
Special vs Ratilal on 9 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2589/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2589 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 4897 of 2009
 

To


 

CIVIL
APPLICATION No. 2591 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 4899 of 2009
 

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

SPECIAL
LAND ACQUISITION OFFICER MARMADA CANAL PROJECT & 1 –
Petitioner(s)

Versus

RATILAL
GOPALBHAI PATEL AS LEGAL HEIR OF GOPALBHAI AMBARAMDA – Respondent(s)

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

Appearance
:

MR
MG NANAVATI, AGP for Petitioner(s) : 1 – 2.
None for Respondent(s)
: 1,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE BHAGWATI PRASAD

and

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 09/04/2010

ORAL
COMMON ORDER :

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Rule
returnable on 13/05/2010.

[
BHAGWATI PRASAD, J.]

[J.C.

UPADHYAYA, J. ]

*
Pansala.

   

Top