Gujarat High Court High Court

Deputy vs Patel on 20 June, 2008

Gujarat High Court
Deputy vs Patel on 20 June, 2008
Bench: A.L.Dave And Patel, Dn Patel
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/6713/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6713 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 1628 of 2008
 

To


 

CIVIL
APPLICATION No. 6716 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 1631 of 2008
 

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

 

DEPUTY
GENERAL MANAGER - Petitioner(s)
 

Versus
 

PATEL
PARSHOTTAM CHHOTABHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for the applicants.  
Mr.
Yatin Soni for opponent no.1.
 

Mr.P.D.Bhate,
AGP for  for Respondent
no.2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
 
				ORAL
ORDER

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

Heard
the learned advocate Mr. Mehta for the applicant, learned advocate
Mr. Yatin Soni for opponent no. 1 and learned Assistant Government
Pleader Mr. Bhate for opponent no. 2. This is an application for
condonation of delay of 479 days that has occurred in filing the
First Appeal to challenge the award by the Reference Court in land
acquisition matter.

2. Having
gone through the application, particularly para-3 of the application
supported by affidavit, it cannot be said that delay caused in filing
the Appeal has remained totally unexplained. The appellant is an
organisation and procedural delay do occur. Under the circumstances,
we are inclined to condone delay by allowing this application.

3. Application
stands allowed. Delay of 479 days is condoned. Rule made absolute. No
costs.

(A.L.Dave,J)

(D.N.Patel,J)

***darji