Gujarat High Court High Court

Spl.Land vs Patel on 1 September, 2008

Gujarat High Court
Spl.Land vs Patel on 1 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2128/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2128 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 590 of 2005
 

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

 

SPL.LAND
ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

PATEL
BHANUBEN ISHWARBHAI-WIFE & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4  
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
 
ORAL
ORDER

Though
served, no one is present. Considering the averments made in the
application delay is condoned in filling the application and
application is allowed . Rule is made absolute.

Civil
Application to come up for further orders on 26th
September,08.

(K.S.Jhaveri,J)

*Himanshu

   

Top