Gujarat High Court
The vs Chandubhai on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/6361/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6361 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 3423 of 2005
=========================================================
THE
SPECIAL LAND ACQUISITION OFFICER - Petitioner(s)
Versus
CHANDUBHAI
HIRABHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1,
UNSERVED-EXPIRED (R) for
Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
On
15/9/2006, the order was passed to take action. No action is taken
up till date. In that view of the matter, this Court has no option
but to dispose of the Civil Application. Civil Application is
disposed of accordingly.
First
Appeal (Stamp) No.3423 of 2005 also stands disposed of.
(K.S.JHAVERI,
J.)
(ila)
Top