Gujarat High Court High Court

========================================= vs None For on 31 March, 2011

Gujarat High Court
========================================= vs None For on 31 March, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2040/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2040 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 296 of 2011
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2046 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 302 of 2011
 

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

SPECIAL
LAND ACQUISITION OFFICER & 1 

 

Versus
 

SHANTABEN
WD/O GABHAJI BABAJI & 3 

 

========================================= 
Appearance
: 
MS SHACHI MATHUR AGP for
Applicants 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 4. 
MR
YATIN SONI for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 31/03/2011 

 

 
ORAL
ORDER

The
endorsement in the cause list suggests that in Civil Application
Nos.2042 and 2043 of 2011, Rule issued to the respondents returned
unserved on account of the death of the respondents. Ms.Shachi
Mathur, learned AGP for the applicants requests that time may be
granted to take effective steps to bring on record the heirs and
legal representatives of the deceased respondents. S.O to 15th
April, 2011.

[
J. C. UPADHYAYA, J. ]

vijay

   

Top