Gujarat High Court Case Information System
Print
CA/3161/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3161 of 2011
In
CROSS OBJECTION (STAMP NUMBER) No. 5 of 2009
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3174 of 2011
=========================================================
PATEL
GANPATBHAI PITAMBERBHAI – Petitioner(s)
Versus
SPECIAL
LAND ACQUISITION OFFICER & 1 – Respondent(s)
=========================================================
Appearance :
MS
AMRITA AJMERA for
Petitioner(s) : 1,
MS SACHI MATHUR, AGP for Respondent(s) : 1 –
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/03/2011
ORAL
COMMON ORDER
Rule. Ms.
Sachi Mathur, learned AGP appears and waives service of notice of
Rule for respondents.
Heard
Ms.Amrita Ajmera, learned counsel for the applicants –
appellants and Ms.Sachi Mathur, learned AGP for the respondents.
Considering
the submissions advanced on behalf of both the sides and perusing
the contents of the applications, it transpires that the respondents
have filed appeals challenging the impugned judgment and award
rendered by learned Principal Sr.Civil Judge, Dhrangadhra dated
14.9.2006 in land reference case Nos.465 to 480 of 1999. The
respondents in said appeals filed the instant cross appeals, but in
that there is delay of 235 days and, hence, the instant applications
have been filed by the applicants – appellants, who happen to
be respondents in the State appeals, for condonation of delay.
The
grounds set-forth in these applications for condonation of delay
have been supported by the
affidavits of concerned applicants. Having considered the
submissions advanced on behalf of both the sides, so also
considering the grounds set-forth in these applications, this Court
is of the opinion that the delay deserves to be condoned, as
sufficient grounds are available for condonation of delay.
For
the foregoing reasons, the applications are allowed. Delay of 235
days caused in filing the cross appeals, is condoned, without any
order as to costs.
Rule
is made absolute.
(J.C.UPADHYAYA,
J.)
(binoy)
Top