Gujarat High Court Case Information System
Print
FAST/1646/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 1646 of 2009
To
FIRST
APPEAL (STAMP NUMBER) No. 1648 of 2009
=========================================================
STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER & 1 -
Appellant(s)
Versus
RATANBHAI
KHENGARBHAI GADHAVI - Defendant(s)
=========================================================
Appearance
:
MR
UMESH TRIVEDI, ADDL GOVERNMENT PLEADER
for
Appellant(s) : 1 - 2.
MR A.V. PRAJAPATI, for Defendant(s) : 1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
learned Counsel appearing for both the sides submit that one matter
being First Appeal No.522 of 2010 of the same group under Land
Acquisition Act, has been left out, which is not notified and they
pray that the said matter may also be heard along with the present
First Appeals.
As
all the matters are connected and are of the very group, office to
notify the said First Appeal No.522 of 2010 along with the present
First Appeals on 1.10.2010 at 4 p.m., if required, after
obtaining suitable orders of the Hon’ble the Chief Justice on
administrative side.
(Jayant
Patel, J.)
(Smt.
Abhilasha Kumari, J.)
vinod
Top