Gujarat High Court High Court

Special vs Ritaben on 12 October, 2011

Gujarat High Court
Special vs Ritaben on 12 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3978/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3978 of 2011
 

In
CIVIL APPLICATION No. 9208 of 2010
 

 


 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

RITABEN
WD/O AMBALAL SHIVABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.
MOXA THAKKAR, AGP for Petitioner(s) : 1 - 2. 
None for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1.2.1,1.2.4
 
RULE UNSERVED for Respondent(s) : 1.2.2,1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 12/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
learned AGP states that the correct address of the unserved
respondent(s) shall be supplied within two days.

Fresh
Notice to unserved respondent(s), returnable on 17.11.2011.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top