Gujarat High Court High Court

Special vs Alibhai on 22 March, 2011

Gujarat High Court
Special vs Alibhai on 22 March, 2011
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14628/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14628 of 2007
 

To


 

CIVIL
APPLICATION No. 14638 of 2007 

 

IN
 

FIRST
APPEAL (STAMP NUMBER) No.3023 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3033 of 2007
 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

ALIBHAI
MOHMED VALI UMARJI GHORI & 6 - Respondent(s)
 

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


 

 
Appearance
: 
MR AMIT P
PATEL ASSISTANT GOVERNMENT PLEADER for
Petitioner(s) : 1 - 3. 
RULE SERVED BY DS for Respondent(s) : 1 -
7. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 28/03/2008 

 

 
 
ORAL
ORDER

1. Present
Civil Applications have been preferred for condonation of delay of
717 days in preferring First Appeals against the order passed by the
trial Court.

2. Though
served, nobody appear on behalf of the respondents.

3. Having
heard the learned Assistant Government Pleader for the applicants and
looking to the facts and circumstances of the case, it appears that
the judgment and award was passed by the trial Court on 31.3.2005 and
certified copy was applied on 23.5.2007. The same was ready on
23.5.2007 and it was obtained on 14.6.2007. Thereafter, it appears
that some time has been consumed in obtaining or getting opinion from
the office of District Government Pleader and thereafter, it appears
that the files have moved from one department to another department
in thinking process to prefer First Appeals. This thinking process
appears to be true and genuine for condonation of delay.

4. As
a cumulative effect of the reasons stated in the Civil Applications,
there are reasonable reasons for condonation of delay. Even otherwise
also the reasons stated in the Civil Applications are not
controverted by the respondents. In view of the aforesaid facts, the
delay caused in filing First Appeals against the judgment and award
passed by the trial Court, is hereby condoned. Rule is made absolute
with no order as to costs.

5. Registry
is directed to enlist these First Appeals on the board of Admission
on 17.4.2008.

(D.N.

PATEL, J.)

ynvyas

   

Top