Gujarat High Court Case Information System
Print
CA/12861/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12861 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 980 of 2009To
CIVIL
APPLICATION No. 12862 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 981 of
2009
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
CHANDIDAN
BHALUBHAI GADHVI & 5 - Respondent(s)
=========================================================
Appearance
:
Mr.
PK Jani GP and Mr. UA Trivedi, Addl. GP
for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1 - 4,
6,
UNSERVED-EXPIRED (R) for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/02/2010
ORAL
ORDER
Heard
learned GP Mr. PK Jani and learned Additional GP Mr. UA Trivedi for
applicants. Rule is served to respondents but no appearance is filed
by respondents. No advocate is engaged by them. These applications
are filed by applicants with a prayer to condone delay of 110 days in
filing of first appeal. Considering submissions made by learned
Advocates for applicants and also considering averments made in these
applications supported with affidavit, delay of 110 days in filing of
these applications is condoned in interest of justice since
sufficient cause is shown by applicants to satisfaction of this
Court. Accordingly, rule is made absolute.
(H.K.
Rathod,J.)
Vyas
Top