Gujarat High Court Case Information System
Print
CA/11863/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11863 of 2010
In
FIRST APPEAL (STAMP NUMBER) No.
2634 of 2010
======================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioners
Versus
CHANDRAKANT
JAYANTILAL BHATT & 1 - Respondents
======================================
Appearance :
MR NEERAJ SONI,
AGP for the Petitioners.
RULE SERVED for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/01/2011
ORAL
ORDER
1. The
present Civil Application has been preferred by the applicants –
appellants – original opponents under Section 5 of the Limitation Act
to condone the delay of 436 days in preferring the First Appeal
challenging the impugned judgement and award passed by the learned
Reference Court.
2. Though
served, nobody appears on behalf of the respondent. Hence, it appears
that there is no opposition to the present application.
3. Under
the circumstances and even considering the averments in the
application and so as to give an additional opportunity to the
applicants to submit their cases on merits rather than non-shutting
the same on technical ground of delay, delay caused in preferring the
First Appeal is hereby condoned. Rule is made absolute accordingly.
No costs.
[M.R.SHAH,J]
*dipti
Top