Gujarat High Court High Court

Special vs Gangaben on 24 January, 2011

Gujarat High Court
Special vs Gangaben on 24 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12915/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12915 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 2458 of 2010
 

With


 

CIVIL
APPLICATION No. 12916 of 2010
 

With
 

CIVIL
APPLICATION No. 12917 of 2010
 

With
 

CIVIL
APPLICATION No. 12921 of 2010 
======================================


 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioners
 

Versus
 

GANGABEN
WD/O CHIMANJI KESHAJI THAKORE - Respondent
 

======================================
Appearance : 
MR NEERAJ SONI,
AGP for the Petitioners. 
RULE SERVED BY DS
for the Respondent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/01/2011 

 

 
ORAL
ORDER

1. All
these applications under Section 5 of the Limitation Act, have been
preferred by the applicants – original appellants –
original Opponents to condone the delay of 786 days in preferring
First Appeals challenging the common judgement and award dated
26/03/2008 passed by learned 9th Additional Senior Civil
Judge, Mahesana in Land Reference Case Nos.4499/2003 to 4506 of
2003.

2. Though
served, nobody appears on behalf of the respondent – original
claimant. Hence, it appears that there is no opposition to the
present applications.

3. Even
otherwise, considering the averments in the applications in support
of the prayer to condone delay in preferring the First Appeals, this
Court is prima facie satisfied that sufficient cause has been made
out and even otherwise so as to give an additional opportunity to
the applicants to submit their case on merits rather than
non-shutting the same on technical ground of delay, delay caused in
preferring the respective First Appeals are hereby condoned. Rule is
made absolute to the aforesaid extent in each of the applications. No
costs.

Registry
is directed to notify main First Appeals for admission-hearing on
28/01/2011.

[M.R.SHAH,J]

*dipti

   

Top