Gujarat High Court High Court

Special vs Haji on 3 August, 2011

Gujarat High Court
Special vs Haji on 3 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6846/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6846 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1367 of 2011
 

WITH
 

CIVIL
APPLICATION No. 6848 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1369 of 2011
 

TO
 

CIVIL
APPLICATION No. 6851 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1372 of 2011
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

HAJI
VALI ISAP DADABHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
 
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.

(K.S.JHAVERI,J.)

pawan

   

Top