Gujarat High Court Case Information System
Print
CA/844120/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8441 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 551 of 2008
To
CIVIL
APPLICATION No. 8444 of 2008
In
FIRST APPEAL (STAMP NUMBER) No.
554 of 2008
=========================================================
DY.
GENERAL MANAGER, OIL & NATRUAL GAS CORPORATION LTD. -
Petitioner(s)
Versus
PATEL
BABUBHAI NATHABHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
MR AJ PATEL for Respondent(s) : 1,
MR AJ
DESAI, AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 29/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE DN PATEL)
Present
Civil Applications have been preferred for condoning the delay of
198 days caused in preferring these First Appeals against the
judgment and award passed by the Principal Senior Civil Judge,
Gandhinagar in Land Acquisition Reference Nos.92/2005, 97/2005,
98/2005 and 99 of 2005.
Having
heard the counsels appearing on behalf of both the sides especially
the counsel appearing on behalf of the respondents has no objection
for condonation of delay and also looking to the reasons stated in
the Civil Applications, there are reasonable reasons for condonation
of delay. As the counsel appearing on behalf of original claimant is
not inviting the reasons in detail, we are not giving the reasons in
detail suffice it to say that there are reasonable reasons for
condoning the delay. Delay is accordingly condoned. Rule is made
absolute. These Civil Applications are accordingly allowed.
[R.P.DHOLAKIA,J]
[D.N.PATEL,J.]
radhan/
Top