Gujarat High Court High Court

Special vs Ahmed on 16 August, 2011

Gujarat High Court
Special vs Ahmed on 16 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3995/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3995 of 2011
 

With


 

CIVIL
APPLICATION No. 3996 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 558 of 2011
 

To


 

CIVIL
APPLICATION No. 3998 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 560 of 2011
 

To


 

CIVIL
APPLICATION No. 4000 of 2011 

 

In
FIRST APPEAL (STAMP NUMBER) No. 562 of 2011
 

With


 

CIVIL
APPLICATION No. 4002 of 2011
 

In
FIRST APPEAL (STAMP NUMBER) No. 564 of 2011
 

To


 

CIVIL
APPLICATION No. 4006 of 2011 

 

In
FIRST APPEAL (STAMP NUMBER) No. 568 of 2011
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

AHMED
VALI MAHMAD - Respondent(s)
 

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

 

Appearance
:
 

MR
JANAK RAVAL AGP for
Petitioner(s) : 1 - 3. 
RULE SERVED BY DS for Respondent(s) :
1, 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 

Date
: 16/08/2011 

 

 
ORAL
ORDER

Heard.

On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay in filing the First Appeals is,
therefore, condoned and the applications are granted. Rule is made
absolute accordingly.

First
Appeal to be listed for admission on 23.08.2011.

(K.S.JHAVERI,
J.)

niru*

   

Top