Gujarat High Court
Bhimjibhai vs Special on 19 April, 2011
Gujarat High Court Case Information System
Print
CA/3968/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3968 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 399 of 2011
=========================================================
BHIMJIBHAI
KHODABHAI PATEL - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER, OFFICE OF SPECIAL LAND & 1 -
Respondent(s)
=========================================================
Appearance :
MR
HARNISH V DARJI for
Petitioner(s) : 1,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 31 days in
preferring appeal against the judgment and award dated 05.10.2010
passed by the learned 6th Additional Senior Civil Judge,
Surat in Land Reference Case No. 86 of 1996.
The
respondent is served but none appears.
Considering
the facts and circumstances, in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence the delay caused in filing the First Appeal is condoned.
This
application is allowed accordingly. Rule made absolute accordingly.
No order as to costs.
[JAYANT
PATEL, J]
[H.B.
ANTANI, J.]
mathew
Top