Gujarat High Court
Special vs Madhavbhai on 18 November, 2010
Gujarat High Court Case Information System
Print
CA/10405/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10405 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1479 of 2010
With
CIVIL
APPLICATION No. 10406 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1480 of 2010
With
CIVIL
APPLICATION No. 10407 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1481 of 2010
With
CIVIL
APPLICATION No. 10408 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1482 of 2010
With
CIVIL
APPLICATION No. 10409 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1483 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
MADHAVBHAI
PREMABHAI - Respondent(s)
=========================================================
Appearance
:
MR JK SHAH AGP
for
Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=========================================================
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