Gujarat High Court High Court

Special vs Ramuben on 14 February, 2011

Gujarat High Court
Special vs Ramuben on 14 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/369/2011	 2/ 2	ORDER 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 369 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3063 of 2010
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 373 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3067 of 2010
 

 


 

=========================================


 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

RAMUBEN
WD/O HARJIBHAI DESABHAI - Respondent(s)
 

=========================================
 
Appearance : 
Mr.
K.L.Pandya, Assistant GOVERNMENT PLEADER for
the applicants.  
Mr.M.D.Vakil for the respondents.
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

This
is an application for condonation of delay of 680 days in filing
First Appeals. Heard learned Assistant Government Pleader
Mr.K.L.Pandya for the applicants and learned advocate Mr. M.D.Vakil
for the respondents-original claimants.

2. Considering
the contents of the application, it cannot be said that the delay
caused in filing the First Appeals has remained totally unexplained.
Therefore, we are of the view that the delay caused in fling First
Appeals deserved to be condoned. Accordingly, the applications are
allowed. Delay is condoned. Rule is made absolute.

(A.L.Dave,J)

(V.M.Sahai,J)

***vcdarji

   

Top