Gujarat High Court Case Information System
Print
CA/5663/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5663 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5650 of 2009
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
CHANDUBHAI
NARANBHAI PATEL - Respondent(s)
=========================================================
Appearance :
MS
MANISHA NARSINGHANI, AGP for
Petitioner(s) : 1 - 2.
MR VILAV K BHATIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 97 days in
preferring First Appeal against judgement and order dated 30.03.2009
passed by the Reference Court in Reference Case No.419/95.
Heard
Ms.Narsanghani, learned AGP for the State and Mr.Bhatia for the
respondent-claimant.
Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay, sufficient cause is made out.
Hence, delay deserves to be condoned and therefore, condoned.
Application
is allowed to the aforesaid extent. Rule made absolute accordingly.
First
Appeal to be listed for hearing on 01.09.2010.
(JAYANT
PATEL, J.)
(BANKIM
N. MEHTA, J.)
*bjoy
Top