Gujarat High Court
Dayaprakash vs Special on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/14695/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14695 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 4637 of 2006
=========================================================
DAYAPRAKASH
NARANDAS PATEL - Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AR MAJMUDAR for
Petitioner(s) : 1,
MS TRUSHA PATEL, AGP for Respondent(s) : 1 -
2.
RULE SERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned. Civil
Application is allowed accordingly. Rule is made absolute with no
order as to costs.
First
Appeal to come up on 25/8/2008.
(K.S.JHAVERI,
J.)
(ila)
Top