Gujarat High Court High Court

========================================== vs Mr Utpal M Panchal For on 10 September, 2008

Gujarat High Court
========================================== vs Mr Utpal M Panchal For on 10 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2358/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2358 of 2003
 

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

DEPUTY
COLLECTOR LAND ACQ. OFFICER (IRRIGATION) & ANR   

 

Versus
 

JERAM
PREMJI 

 

========================================== 
Appearance
: 
KRINA CALLA AGP for
Appellants:1-2 
MR UTPAL M PANCHAL for
Defendant:1 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/09/2008  
 
ORAL ORDER

By way of this appeal,
the State of Gujarat has challenged the order of the Reference Court
whereby the Reference Court has awarded additional Rs.2.68 ps for
irrigated land and Rs.2.10 ps. For non-irrigated land.

The
cognate matter arising from identical matters being First Appeal
Nos.2341, 2353 and 2356 of 2003 are disposed of by judgment and
order dated 21st February, 2007 and First Appeal Nos.2359
to 2366 of 2003 are disposed of on 19th April, 2004.

In
that view of the matter, the method and procedure followed by the
Tribunal is just and proper. In view of the above, no interference
is called for by this Court and hence, the appeal stands dismissed.

(K.S.JHAVERI,
J.)

Amit/-

   

Top