Gujarat High Court High Court

Swaminaryan vs Special on 24 August, 2011

Gujarat High Court
Swaminaryan vs Special on 24 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/670/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 670 of 2008
 

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

 

SWAMINARYAN
NARANDAS PATEL - Appellant(s)
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AR MAJMUDAR for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
 
GOVERNMENT PLEADER for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/08/2011
 

ORAL
ORDER

Heard
Mr.A.R. Majmudar, learned advocate for the appellants.

Prima
facie from the award of the Land Acquisition Officer, it transpires
that the land in question is an irrigated land and the Reference
Court has mentioned the same as a non-irrigated land.

Hence,
with a view to enable Mr.Janak Raval, learned Assistant Government
Pleader, to verify the said aspect, the matter is adjourned to 29th
August 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top