Gujarat High Court High Court

Kamalaben vs Special on 8 July, 2011

Gujarat High Court
Kamalaben vs Special on 8 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4714/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4714 of 2011
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 3841 of 2011
 

In
 


FIRST APPEAL No. 2396 of 2005
 

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


 

KAMALABEN
WD/O MAFATBHAI DAHYABHAI - Petitioner(s)
 

Versus
 

SPECIAL
LAND AQUASITION OFFICER & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
GM AMIN for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 08/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Considering
the fact that original claimant – Mafabhai Dahyabhai Patel has
expired and the cause has continued, without prejudice to the rights
and contentions of both the sides in the main First Appeal No. 2396
of 2005, the delay is condoned and the legal heirs are permitted to
be brought on record. Both the applications are disposed of
accordingly.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top