Gujarat High Court
Land vs Rabari on 18 November, 2010
Gujarat High Court Case Information System
Print
CA/10378/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10378 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 818 of 2010
With
CIVIL
APPLICATION No. 10380 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 820 of 2010
With
CIVIL
APPLICATION No. 10382 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 822 of 2010
With
CIVIL
APPLICATION No. 10387 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 827 of 2010
With
CIVIL
APPLICATION No. 10388 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 828 of 2010
=========================================================
LAND
ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
RABARI
KANJIBHAI MAHADEVBHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR NEERAJ SONI AGP
for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/11/2010
ORAL
ORDER
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
applications are granted. Applications stand disposed of accordingly.
(K.S.JHAVERI,
J.)
niru*
Top