Gujarat High Court
State vs Nandelie on 21 October, 2010
Gujarat High Court Case Information System
Print
CA/11932/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 11932 of 2010
In
FIRST
APPEAL No. 2331 of 2010
======================================
STATE
OF GUJARAT THROUGH SPL. LAND ACQUSITION OFFICER & 1 -
Petitioner(s)
Versus
NANDELIE
FAMILY VALLI & 8 - Respondent(s)
======================================
Appearance
:
GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2.
MR MM SAIYED for Respondent(s)
: 1, 7,
None for Respondent(s) : 2 - 6,8 -
9.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/10/2010
ORAL
ORDER
In
view of the note, the Court has spoken to minutes.
Prayer
para 4 (a) and (b) typed in the order dated 5.10.2010 passed by this
Court in this Civil Application be read as prayer Para4(b) and (c).
Note is disposed of accordingly.
(S.R.Brahmbhatt,
J.)
sudhir
Top