Gujarat High Court High Court

========================================= vs Rule Served For on 6 April, 2011

Gujarat High Court
========================================= vs Rule Served For on 6 April, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16752/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 16752 of 2010
 

In


 

FIRST
APPEAL No. 5026 of 2010
 

With


 

CIVIL
APPLICATION No. 16759 of 2010
 

In


 

FIRST
APPEAL No. 5034 of 2010
 

With


 

CIVIL
APPLICATION No. 16774 of 2010
 

In


 

FIRST
APPEAL No. 5035 of 2010
 

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

SPECIAL
LAND ACQUISITION OFFICER & 1 

 

Versus
 

MANIBHAI
ZAVERBHAI PATEL 

 

========================================= 
Appearance
: 
MS SHACHI MATHUR AGP for
Applicants 
RULE SERVED for
Respondent 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 06/04/2011 

 

 
ORAL
ORDER

Rule
issued to the respondents returned unserved as the concerned
respondents are reported to have expired. Ms.Shachi Mathur, learned
AGP for the applicants states that some time may be granted to the
applicants to bring on record the heirs and legal representatives of
the deceased respondents. S.O to 28th
April, 2011.

[
J. C. UPADHYAYA, J. ]

vijay

   

Top