Gujarat High Court High Court

State vs Umerji on 20 March, 2009

Gujarat High Court
State vs Umerji on 20 March, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/2777/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2777 of 2009
 

In
FIRST APPEAL (STAMP NUMBER) No. 4383 of 2008
 

To


 

CIVIL
APPLICATION No. 2788 of 2009
 

In
FIRST APPEAL (STAMP NUMBER) No. 4394 of 2008
 

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

 

STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER & 1 -
Petitioner(s)
 

Versus
 

UMERJI
VALI ASMAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UMESH A. TRIVEDI ADD. GP for Petitioner(s) : 1 - 2. 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/03/2009 

 

 
 
ORAL
ORDER

Heard
learned Add. GP Mr. Trivedi on behalf of applicant, learned advocate
Mr. KM Sheth appearing for respondent claimants.

Rule.

Learned advocate Mr. Sheth waives notice of Rule to respondent
claimants. With consent of both learned advocates, this group of
appeals are taken up for hearing.

Considering
submissions made by both learned advocate and averment made in this
application supported with affidavit, delay of 107 days is condoned
in the interest of justice as sufficient cause is shown by applicant
to the satisfaction of this Court.

Accordingly,
Rule is made absolute in each application. Registry of this Court is
directed to register first appeal as delay is condoned today and
notify this group of appeal for admission on 25/3/2009.

(H.K.RATHOD,
J)

asma

   

Top