Gujarat High Court
Special vs Haji on 3 August, 2011
Gujarat High Court Case Information System
Print
CA/6846/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6846 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1367 of 2011
WITH
CIVIL
APPLICATION No. 6848 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1369 of 2011
TO
CIVIL
APPLICATION No. 6851 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1372 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
HAJI
VALI ISAP DADABHAI & 1 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/08/2011
ORAL
ORDER
Heard.
On the facts and circumstances of the case, sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
applications are granted.
(K.S.JHAVERI,J.)
pawan
Top