Gujarat High Court
State vs Rajput on 30 August, 2010
Gujarat High Court Case Information System
Print
CA/8060/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8060 of 2010
In
CIVIL
APPLICATION No. 12636 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 1116 of 2009
=========================================================
STATE
OF GUJARAT THROUGH SPL.LAND ACQUISITION OFFICER & 1 -
Petitioner(s)
Versus
RAJPUT
PURIBEN KANAJI SINCE DECEASED - Respondent(s)
=========================================================
Appearance
:
G
MR LB DABHI, AGP for Petitioner(s) : 1 - 2.
None for Respondent(s)
: 1,1.2.1
RULE UNSERVED for Respondent(s) : 1.2.2, 1.2.3,1.2.4
=========================================================
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 1/4 has remained unserved. 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