Gujarat High Court
Special vs Roopsang on 22 September, 2010
Gujarat High Court Case Information System
Print
CA/8391/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8391 of 2010
In
FIRST APPEAL
(STAMP NUMBER) No. 2434 of 2009
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8414 of 2010
In
FIRST APPEAL
(STAMP NUMBER) No. 2457 of 2009
=================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioners
Versus
ROOPSANG
BADHARSANG - Respondent
=================================================
Appearance :
MR. JANAK
RAVAL, LD. AGP for Petitioners : 1 - 3.
RULE
SERVED for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/09/2010
COMMON
ORAL ORDER
In
this group of civil applications, office is directed to segregate
only those applications in which the respondents have either not been
served for want of notice not received back , or has remained
unserved with an endorsement of concerned bailiff or Court, and be
placed on the board of 30/9/2010.
In
civil applications where the respondents are unserved on account of
death of any respondent(s), then, the applicant may take appropriate
steps for taking out appropriate application.
Matters
may come up for hearing on 30/9/2010.
/vgn
[ S.R.
BRAHMBHATT, J ]
Top