Gujarat High Court
Spl.Land vs Somabhai on 6 May, 2011
Gujarat High Court Case Information System
Print
CA/2122/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2122 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 584 of 2005
=========================================================
SPL.LAND
ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
SOMABHAI
DESAIBHAI PARMAR & 4 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1
- 2.
RULE
UNSERVED for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 01/12/2008
ORAL
ORDER
Rule
remained unserved for respondent. Therefore, the applicant to take
necessary step on or before 16.12.2008.
S.O.
to 16.12.2008.
(H.K.RATHOD,J.)
(vipul)
Top