Gujarat High Court High Court

State vs Kantaben on 30 August, 2010

Gujarat High Court
State vs Kantaben on 30 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8059/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8059 of 2010
 

In


 

CIVIL
APPLICATION No. 12628 of 2009
 

In
FIRST APPEAL (STAMP NUMBER) No. 1108 of 2009
 

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

 

STATE
OF GUJARAT, THROUGH SPL. LAND ACQUISITION OFFICER & 1 -
Petitioner(s)
 

Versus
 

KANTABEN
GANGARAMBHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, AGP for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
RULE UNSERVED for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.5
 
RULE NOT RECD BACK for Respondent(s) : 1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 30/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Rule
issued to respondent nos. 1/1 to 1/3 has remained unserved; whereas
Rule issued to respondent nos. 1\4 and 1\5 has not received back so
far. Hence at the request of Mr. Dabhi, Ld. AGP for the applicant –
State of Gujarat, fresh RULE be issued to all of them returnable on
27/09/2010.

[
A.M. KAPADIA, J. ]

[J.C.UPADHYAYA,
J.]

*
Pansala.

   

Top