Gujarat High Court High Court

Special vs Gangaben on 1 September, 2008

Gujarat High Court
Special vs Gangaben on 1 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4755/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4755 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5077 of 2007
 

To


 

CIVIL
APPLICATION No. 4759 of 2008
 

In
 


FIRST APPEAL (STAMP NUMBER) No.
5081 of 2007
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

GANGABEN
TAKHUBHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SS SHAH, GOVERNMENT PLEADER with MR DR CHAUHAN, AGP for Petitioner(s)
: 1 - 2. 
MR AJ PATEL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 01/09/2008 

 

ORAL
ORDER

Learned
advocate, Mr.Patel appears for the respondent. Heard learned
advocates appearing for the parties.

Considering
the facts and circumstances of the case, sufficient cause is shown to
condone the delay caused in filing the appeals. Therefore, these
applications are allowed and delay caused in filing the appeals is
condoned. Rule is made absolute with no order as to costs.

Office
is directed to place main First Appeal for admission hearing on 8th
September, 2008.

(K.S.Jhaveri,
J.)

*malek

   

Top