Gujarat High Court High Court

Special vs Munaf on 8 July, 2011

Gujarat High Court
Special vs Munaf on 8 July, 2011
Author: A.L.Dave, Honourable Sahai,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13380/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 13380 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 2569 of 2010
 

To


 

CIVIL
APPLICATION No. 13393 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 2582 of 2010
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

MUNAF
DAOOD MUSE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KL PANDYA AGP for Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
RULE NOT RECD BACK for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 11/01/2011  
 
COMMON ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr SP Majmudar states that he has instructions to appear for
the respondent-claimants in this group of applications. He shall be
filing his appearance in the matters within one week.

2. These
application are for condonation of delay of 324 days caused in filing
the Appeals.

3. Considering
the contents of the applications, it cannot be said that the delay
caused in filing the appeals has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeals deserves to be condoned. Accordingly, the applications are
allowed. Delay is condoned. Rule is made absolute.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top