Gujarat High Court High Court

====================================== vs Nos.1 on 20 September, 2010

Gujarat High Court
====================================== vs Nos.1 on 20 September, 2010
Author: D.H.Waghela,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11222/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11222 of 2010
 

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

FATMABEGUM
AKBARALI AND OTHERS
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER 

 

====================================== 
Appearance
: 
MR GM AMIN for Petitioner
Nos.1, 1.2.1,1.2.2 - 2, 2.2.1, 2.2.2,2.2.3 - 4, 4.2.1, 4.2.2,
4.2.3,4.2.4  
None for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 20/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Leave
to amend the cause title and add as party respondent such parties as
are found to be necessary by learned counsel for the petitioner.
After the amendment is carried out, issue urgent NOTICE
returnable on 7th October 2010. The respondent may, on
that date, make a statement as regards the amount which would
necessarily fall due to the petitioner in the peculiar facts and
circumstances and whether they can make a statement about payment of
such amount by a particular date in order to avoid incurring penal
interest for any further period. Direct service for all the
respondents.

(D.H.Waghela,
J.)

(Smt.Abhilasha
Kumari, J.)

*malek

   

Top