Gujarat High Court High Court

General vs Mahendrasinh on 15 November, 2011

Gujarat High Court
General vs Mahendrasinh on 15 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8665/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION-FOR CONDONATION OF DELAY No.8665 of 2011
 

In
FIRST APPEAL (STAMP) No.1227 of 2011
 

To


 

CIVIL
APPLICATION No.8669 of 2011
 

In
FIRST APPEAL (STAMP) No.1231 of 2011
 

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

GENERAL
MANAGER - Petitioner(s)
 

Versus
 

MAHENDRASINH
CHHATRASINH & 1 - Respondent(s)
 

===================================================== 
Appearance
: 
MR AJAY R MEHTA for Petitioner(s) :
1, 
MR SP MAJMUDAR for Respondent(s) : 1, 
MR PP MAJMUDAR for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

        
			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 15/11/2011 

 


 COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present applications are for condonation of delay of 318 days in
preferring the first appeals against the judgment and award passed by
the Reference Court, which is impugned in the first appeals.

Mr.Majmudar,
learned counsel appearing for the original claimants state that the
original claimants have also filed cross-appeals for enhancement of
the compensation and there also delay is also there in preferring the
appeals and, therefore, he submits that if both the appeals are to be
heard simultaneously the original claimants shall not object to the
condonation of delay. Mr.Soni, learned A.G.P. has appeared for the
Special Land Acquisition Officer.

Considering
the facts and circumstances and more particularly in view of the
declaration made on behalf of the original claimants, the delay
deserves to be condoned and therefore condoned. The applications are
allowed to the aforesaid extent. Rule made absolute accordingly.

Registry
to place a copy of this order in connected matters.

Sd/-

[JAYANT
PATEL,J]

Sd/-

[R.M.CHHAYA,
J ]

***

Bhavesh*

   

Top