Gujarat High Court
Special vs Harendrasinh on 13 December, 2010
Gujarat High Court Case Information System
Print
CA/9883/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9883 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1605 of 2010
To
CIVIL
APPLICATION No. 9893 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1615 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
HARENDRASINH
KHUMANSINH BORASIYA - Respondent(s)
=========================================================
Appearance
:
MR NEERAJ
SONI AGP for Petitioner(s) : 1 - 3.
RULE NOT RECD BACK for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/12/2010
ORAL
ORDER
Heard
learned AGP for the applicants.
Looking
to the averments made in the applications, the same are allowed. The
delay caused in filing the appeals are condoned. The applications
stand disposed of accordingly. Rule is made absolute.
[K.
S. JHAVERI, J.]
Pravin/*
Top