Gujarat High Court Case Information System
Print
CA/525/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 525 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 3253 of 2010
With
CIVIL
APPLICATION No. 526 of 2011
In
FIRST APPEAL (STAMP NUMBER)
No. 3254 of 2010
With
CIVIL
APPLICATION No. 530 of 2011
In
FIRST APPEAL (STAMP NUMBER)
No. 3258 of 2010
With
CIVIL
APPLICATION No. 532 of 2011
In
FIRST APPEAL (STAMP NUMBER)
No. 3260 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
DAHYABHAI
LALABHAI - Respondent(s)
=========================================================
Appearance :
MS.MOXA
THAKKAR, AGP. for Petitioner(s) : 1 - 2.
UNSERVED-EXPIRED (R) for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 20/07/2011
COMMON
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present applications are for condonation of delay 309 days in
preferring appeal against judgment and award passed by the Reference
Court which is impugned in the First Appeal.
2. As
per the order passed by this Court today in C.A. Nos.5450 of 2011 to
5453 of 2011, the legal heirs of the concerned respondent who has
expired are brought on record. Mr. Yatin Soni, learned Counsel states
that the respondents have no objection for condonation of delay.
Hence, considering the facts and circumstances mentioned in the
application for condonation of delay coupled with the aspects that
respondents have no objection for condonation of delay, the delay
deserves to be condoned. Hence condoned. The applications are allowed
to the aforesaid extent. Rule made absolute.
3. Concerned
First Appeals be listed for hearing on 26.07.2011.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top