Gujarat High Court
State vs Ismail on 19 November, 2010
Gujarat High Court Case Information System
Print
CA/10739/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10739 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2145 of 2009
To
CIVIL
APPLICATION No. 10745 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2151 of 2009
=========================================================
STATE
OF GUJARAT THROUGH SPECIAL LAND ACQUISITION OFFICER & 1 -
Petitioner(s)
Versus
ISMAIL
IBRAHIM - Respondent(s)
=========================================================
Appearance :
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Petitioner(s) : 1 -
2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/11/2010
ORAL
ORDER
Heard
the learned Advocates appearing for the respective parties.
Having
gone through the contents of the application, the delay of 301 days
caused in preferring the appeals is condoned.
Applications
stand disposed of accordingly.
(K
S JHAVERI, J.)
sompura
Top