Gujarat High Court Case Information System
Print
CA/1505/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1505 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 5651 of 2009
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
RAVJIBHAI
RANCHHODBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
MR KM SHETH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/03/2010
ORAL
ORDER
Heard
Mr.U.A.Trivedi, learned Additional Government Pleader and heard
Mr.K.M.Sheth, learned advocate for the opponent.
This
application has been taken out under Section 5 of the Limitation Act
seeking condonation of delay of 216 days caused in filing appeal
against the judgment and award dated 24.09.2008 passed by the
Reference Court in Land Reference Case No.531 to 541 of 1998. Having
regard to the averments made in the application and upon considering
the submission made by the learned counsel, the applicant has made
out satisfactory cause to condone delay. Hence, relief prayed in
terms of para-5(a) is granted. The application stands disposed of
accordingly.
Rule
is made absolute to the aforesaid extent.
(K.M.THAKER,
J.)
..mitesh..
Top