Gujarat High Court High Court

Special vs Ahamad on 22 November, 2010

Gujarat High Court
Special vs Ahamad on 22 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8575/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8575 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 4190 of 2009
 

To


 

CIVIL
APPLICATION No. 8587 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 4202 of 2009
 

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

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

AHAMAD
IBRAHIM MAHMAD BAPU - Respondent(s)
 

========================================= 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.

(K.S.Jhaveri,J.)

mary//

   

Top