Gujarat High Court
Special vs Maheshbhai on 20 December, 2010
Gujarat High Court Case Information System
Print
CA/10473/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10473 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1890 of 2010
To
CIVIL
APPLICATION No. 10475 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1892 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
MAHESHBHAI
JESANGBHAI DESAI - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/12/2010
ORAL
ORDER
Mr.
M.M.Saiyed learned advocate appears for the respondent.
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
The
name of M.M. Saiyed learned advocate for the respondents may be shown
on the Board.
The
main matter to come up on Board on 28th December 2010.
(K.S.JHAVERI,J.)
pawan
Top