Gujarat High Court Case Information System
Print
MCA/134/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 134 of 2011
In
FIRST
APPEAL No. 1136 of 1989
With
MISC.CIVIL
APPLICATION No. 135 of 2011
In
FIRST APPEAL No. 1134 of
1989
With
MISC.CIVIL
APPLICATION No. 157 of 2011
In
FIRST
APPEAL No. 1135 of 1989
=========================================================
CHANDRAKANT
MAGANLAL MEHTA - Applicant(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 1 - Opponent(s)
=========================================================
Appearance :
MRS
VD NANAVATI for
Applicant(s) : 1,
None for Opponent(s) : 1,
MCA
No.134 of 2011
Mr.
Pranav Dave AGP for Opponent(s) : 2,
MCA
Nos.135 and 157 of 2011
Mr.
Soni AGP for Opponent(s) :
2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/01/2011
ORAL
ORDER
1. Rule.
Shri Dave, learned AGP and Shri Soni, learned AGP waives service of
notice of Rule on behalf of respondent State in each application. In
the facts and circumstances of the case and with the consent of the
learned advocates for the respective parties, the applications are
taken up for final hearing today.
2. All
these applications have been preferred by the applicants-original
claimants to restore the main First Appeals, which came to be
dismissed for non prosecution for non appearance of the learned
advocate for the applicants at the time when it was taken up for
hearing on 17.1.2011.
3. Having
heard the learned advocates for the respective parties and
considering the averments in the applications and subject to payment
of cost, which is quantified at Rs.500/ – in each of the applications
to be deposited with the Registry of this Court within a period of
one week from today, present applications are allowed. All the First
Appeals are order to be restored to its original file. Learned
advocate for the applicant has assured that as and when appeals are
taken up for hearing they will be made available. On such deposit of
cost, Registry is directed to transmit the same to the Legal Services
Committee. Rule is made absolute to the aforesaid extent only in each
of the application.
(M.R.SHAH,
J.)
kaushik
Top