Gujarat High Court
Special vs Rat on 1 September, 2008
Gujarat High Court Case Information System
Print
CA/2407/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2407 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 4112 of 2007
With
CIVIL
APPLICATION No. 2409 of 2008
In
FIRST APPEAL (STAMP NUMBER) No.
4114 of 2007
With
CIVIL
APPLICATION No. 2412 of 2008
In
FIRST APPEAL (STAMP NUMBER) No.
4117 of 2007
To
CIVIL
APPLICATION No. 2413 of 2008
In
FIRST APPEAL (STAMP NUMBER) No.
4118 of 2007
With
CIVIL
APPLICATION No. 2415 of 2008
In
FIRST APPEAL (STAMP NUMBER) No.
4120 of 2007
To
CIVIL
APPLICATION No. 2416 of 2008
In
FIRST APPEAL (STAMP NUMBER) No.
4121 of 2007
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
RAT
AMBARAM SHIVRAM - Respondent(s)
=========================================================
Appearance
:
MR
SS SHAH, GOVERNMENT PLEADER with MS TRUSHA PATEL, AGP for
Petitioner(s) : 1 - 2.
MR YM THAKORE for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/09/2008
ORAL
ORDER
Learned
advocate, Mr.Y.M.Thakore appears for the respondents in all these
matters.
Heard
learned advocates appearing for the parties.
Considering
the facts and circumstances of the case, sufficient cause is shown to
condone the delay caused in filing the appeals. Therefore, these
applications are allowed and delay caused in filing the appeals is
condoned. Rule is made absolute with no order as to costs.
Office
is directed to place main First Appeal for admission hearing on 15th
September, 2008.
(K.S.Jhaveri,
J.)
*malek
Top