Gujarat High Court
Special vs Ahmed on 16 August, 2011
Gujarat High Court Case Information System
Print
CA/3995/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3995 of 2011
With
CIVIL
APPLICATION No. 3996 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 558 of 2011
To
CIVIL
APPLICATION No. 3998 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 560 of 2011
To
CIVIL
APPLICATION No. 4000 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 562 of 2011
With
CIVIL
APPLICATION No. 4002 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 564 of 2011
To
CIVIL
APPLICATION No. 4006 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 568 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
AHMED
VALI MAHMAD - Respondent(s)
=========================================================
Appearance
:
MR
JANAK RAVAL AGP for
Petitioner(s) : 1 - 3.
RULE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/08/2011
ORAL
ORDER
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay in filing the First Appeals is,
therefore, condoned and the applications are granted. Rule is made
absolute accordingly.
First
Appeal to be listed for admission on 23.08.2011.
(K.S.JHAVERI,
J.)
niru*
Top