Gujarat High Court High Court

Special vs Fatesinh on 20 July, 2010

Gujarat High Court
Special vs Fatesinh on 20 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4508/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4508 of 2010
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

FATESINH
BECHARBAWA VANSIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
 
ORAL
ORDER

Though
served, no body is present on behalf of the respondent. Delay of 635
days caused in filing the First Appeal is condoned in view of the
uncontroverted averments made in the application. Rule is made
absolute.

(
M.D.Shah, J )

srilatha

   

Top