Gujarat High Court High Court

Spl vs Mahadevbhai on 10 November, 2008

Gujarat High Court
Spl vs Mahadevbhai on 10 November, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/51/9608	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5196 of 2008
 

With


 

CIVIL
APPLICATION No. 12743 of 2008
 

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

 

SPL.
LAND ACQ. OFFICER & 1 - Appellant(s)
 

Versus
 

MAHADEVBHAI
CHHAGANBHAI - Defendant(s)
 

=========================================================
 
Appearance
: MS MINI NIAR, AGP for Appellant(s) : 1 - 2. 
MR AJ PATEL for
Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 10/11/2008 

 

 
ORAL
ORDER

IN FIRST APPEAL

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Heard
Ms. Mini Niar, learned AGP.

Admit.

ORDER
IN CIVIL APPLICATION

Rule.

Heard.

Ad-interim relief is granted subject to the applicant deposits the
awarded amount with cost, interest, solatium, etc. with the trial
Court within Eight weeks from today.

This
Application is disposed of. Rule made absolute accordingly with no
order as to costs.

(R.P.DHOLAKIA,J.)

(Z.

K. SAIYED, J. )

sas

   

Top