Gujarat High Court Case Information System
Print
CA/7557/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7557 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 91 of 2009
To
CIVIL
APPLICATION No.7561 of 2009
with
CIVIL
APPLICATION No.7563 of 2009
To
CIVIL
APPLICATION No. 7568 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 102 of 2009
=========================================================
STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER & 1 -
Petitioner(s)
Versus
PRAVINBHAI
HAMIRBHAI GADHVI AS L.R.OF - Respondent(s)
=========================================================
Appearance
:
MR
UMESH TRIVEDI, ADDITIONAL GOVERNMENT PLEADER
for
Petitioner(s)
MR AV PRAJAPATI for
Respondent(s)
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
All
these applications are for condonation of delay of 92 days in
preferring First Appeals against the judgment and order of the
learned District Court in the concerned References.
Heard
Mr.Umesh Trivedi, learned Additional Government Pleader for the
applicant and Mr.A.V.Prajapati, learned counsel, who has appeared on
behalf of all the respondents and has stated that the Vakalatnama
shall be filed within one week.
Considering
the facts and circumstances and the grounds mentioned in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned. The same is therefore condoned.
The applications are allowed to the aforesaid extent. Rule is made
absolute accordingly. No order as to costs.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top