Gujarat High Court High Court

Jesangbhai vs Special on 22 March, 2011

Gujarat High Court
Jesangbhai vs Special on 22 March, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1803/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1803 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 225 of 2011
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1808 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 230 of 2011
 

 


 

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

JESANGBHAI
CHHITABHAI DODIYA – Petitioner(s)

Versus

SPECIAL
LAND ACQUISITION OFFICER & 2 – Respondent(s)

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

Appearance :

MR
SP MAJMUDAR for
Petitioner(s) : 1,
MS SACHI MATHUR, ASST.GOVT.PLEADER for
Respondent(s) : 1 –

3.
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE J.C.UPADHYAYA

Date
: 22/03/2011

ORAL
COMMON ORDER

Rule.

Ms.Sachi Mathur, ld.AGP
appears and waives service of notice of Rule for respondents.

Heard
Mr.Majmudar, ld.advocate for the applicants and Ms.Mathur, ld.AGP
for the respondents.

By
means of filing this application u/s.5 of the Limitation Act, the
applicants pray to condone the delay of 423 days in preferring
appeal challenging the impugned judgment and award dated 7.8.2009
rendered by ld.Addl.District Judge, Bharuch in Land Acquisition
Reference Case Nos.858 to 863 of 2001.

The
reasons as to why the delay occurred have been set-forth in
paragraphs 3 and 4 of the applications, which are supported by
affidavits of the concerned applicants.

Having
considered the grounds set-forth in the applications, so also the
submissions advanced on behalf of both the sides, this Court is of
the opinion that there are sufficient reasons for condonation
of delay and the delay is aptly and sufficiently explained.

For
the foregoing reasons, the delay in preferring the appeals, is
condoned, without any order as to costs.

Rule
is made absolute.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top