Gujarat High Court Case Information System
Print
CA/15476/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15476 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 3185 of 2010
To
CIVIL
APPLICATION No. 15487 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 3196 of 2010
With
CIVIL
APPLICATION No. 15489 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 3198 of 2010
To
CIVIL
APPLICATION No. 15490 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 3199 of 2010
=========================================
SPL.
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
DHARAMSINH
LAGHARABHAI - Respondent(s)
=========================================
Appearance
:
Mr. K.L.Pandya, Assistant GOVERNMENT
PLEADER for the applicants.
Mr. M.D.Vakil for the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 691 days in filing
First Appeals. Heard learned Assistant Government Pleader Mr.
K.L.Pandya for the applicants and learned advocate Mr. M.D.Vakil for
the respondents-original claimants.
2. Considering
the contents of the applications, it cannot be said that the delay
caused in filing the First Appeals has remained totally unexplained.
Therefore, we are of the view that the delay caused in fling First
Appeals deserved to be condoned. Accordingly, the applications are
allowed. Delay is condoned. Rule is made absolute.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top