Gujarat High Court Case Information System
Print
CA/1799/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1799 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 233 of 2011
=========================================================
PATEL
SHANTILAL JAYRAMDAS & 1 - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 2 - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
MS SHACHI
MATHUR, AGP for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/04/2011
ORAL
ORDER
Rule.
Ms.Shachi Mathur, ld.AGP appears and waives of rule for the
respondents.
By means of filing
this application u/s.5 of the Limitation Act, the applicant prays to
condone the delay of 427 days caused in preferring the appeal,
challenging the impugned judgment and award dated 7.8.2009 rendered
by learned Addl.District Judge, Bharuch in land reference case No.46
of 2000 and other allied land reference cases. The reasons as to why
the delay came to be caused have been set-forth in paragraphs 3 and
4 in the application, which are supported by the affidavit of the
applicant.
Having considered
the submissions advanced by Mr.SP Majmudar, ld.advocate for the
applicant and Ms.Shachi Mathur, ld.AGP for the respondents, so also
considering the facts and circumstances of the case, the delay
deserves to be condoned.
For the foregoing
reasons, delay in filing the appeal is condoned. There shall be no
order as to costs.
Rule is made
absolute accordingly.
(J.C.UPADHYAYA,
J.)
(binoy)
Top