Gujarat High Court Case Information System
Print
CA/7891/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7891 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 988 of 2009
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7904 of 2010
To
In
FIRST APPEAL (STAMP NUMBER) No.1001 of 2009
=========================================================
SPECIAL
LAND ACQUSITION OFFICER & 1 - Petitioner(s)
Versus
PATEL
AMBALAL HARIBHAI - Respondent(s)
=========================================================
Appearance :
MR
UMESH TRIVEDI, ADDL. GOVT. PLEADER
for Petitioner(s) : 1 -
2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Mr.Prajapati appears for the original claimants and undertakes to
file the Vakalatnama within 10 days from today.
The
present applications are for condonation of delay of 171 days in
preferring the concerned First Appeals against the judgement and
order passed by the Reference Court which are challenged under the
concerned First Appeal.
Mr
Prajapati states that the claimants have no objection if the delay
is condoned.
Hence,
considering the facts and circumstances and in view of the
declaration made on behalf of the original claimants, the delay is
condoned.
Applications
allowed to the aforesaid extent. Rule made absolute accordingly.
(JAYANT
PATEL, J.)
(SMT.
ABHILASHA KUMARI, J.)
*bjoy
Top