Gujarat High Court High Court

Special vs Chandidan on 25 February, 2010

Gujarat High Court
Special vs Chandidan on 25 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12861/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION No. 12861 of 2009 

 

In
FIRST APPEAL (STAMP NUMBER) No. 980 of 2009To 

 

CIVIL
APPLICATION No. 12862 of 2009
 

In
FIRST APPEAL (STAMP NUMBER) No. 981 of
2009 
=========================================================

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

CHANDIDAN
BHALUBHAI GADHVI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.
PK Jani GP and Mr. UA Trivedi, Addl. GP 
for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1 - 4,
6, 
UNSERVED-EXPIRED (R) for Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/02/2010 

 

ORAL
ORDER

Heard
learned GP Mr. PK Jani and learned Additional GP Mr. UA Trivedi for
applicants. Rule is served to respondents but no appearance is filed
by respondents. No advocate is engaged by them. These applications
are filed by applicants with a prayer to condone delay of 110 days in
filing of first appeal. Considering submissions made by learned
Advocates for applicants and also considering averments made in these
applications supported with affidavit, delay of 110 days in filing of
these applications is condoned in interest of justice since
sufficient cause is shown by applicants to satisfaction of this
Court. Accordingly, rule is made absolute.

(H.K.

Rathod,J.)

Vyas

   

Top