Gujarat High Court High Court

Special vs Chandrakant on 10 January, 2011

Gujarat High Court
Special vs Chandrakant on 10 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11863/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11863 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No.
2634 of 2010 
======================================


 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioners
 

Versus
 

CHANDRAKANT
JAYANTILAL BHATT & 1 - Respondents
 

======================================
Appearance : 
MR NEERAJ SONI,
AGP for the Petitioners. 
RULE SERVED for the
Respondents. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 10/01/2011 

 

ORAL
ORDER

1. The
present Civil Application has been preferred by the applicants –
appellants – original opponents under Section 5 of the Limitation Act
to condone the delay of 436 days in preferring the First Appeal
challenging the impugned judgement and award passed by the learned
Reference Court.

2. Though
served, nobody appears on behalf of the respondent. Hence, it appears
that there is no opposition to the present application.

3. Under
the circumstances and even considering the averments in the
application and so as to give an additional opportunity to the
applicants to submit their cases on merits rather than non-shutting
the same on technical ground of delay, delay caused in preferring the
First Appeal is hereby condoned. Rule is made absolute accordingly.
No costs.

[M.R.SHAH,J]

*dipti

   

Top