Gujarat High Court High Court

Patel vs Special on 4 October, 2010

Gujarat High Court
Patel vs Special on 4 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9482/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9482 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2314 of 2010
 

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


 

PATEL
JAYANTIBHAI HIRDAS - Petitioner
 

Versus
 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Respondents
 

=================================================
 
Appearance : 
MR
AMIT C NANAVATI for Petitioner: 
RULE SERVED for Respondent(s) : 1
- 2. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

Though served none appears for
the respondents. Looking to the averments made in the application,
the delay in preferring the appeal deserves to be condoned.
Application is allowed. Delay in preferring the First Appeal is
condoned. Rule made absolute. First Appeal may come up for admission
hearing in due course.

[
S.R. BRAHMBHATT, J]

/vgn

   

Top