Gujarat High Court High Court

Special vs Hasanbhai on 2 August, 2011

Gujarat High Court
Special vs Hasanbhai on 2 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6648/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6648 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1216 of 2011
 

With


 

CIVIL
APPLICATION No. 6651 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1219 of 2011
 

To


 

CIVIL
APPLICATION No. 6652 of 2011 

 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1220 of 2011
 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

HASANBHAI
HATTUBHAI PATEL - Respondent(s)
 

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


 

Appearance
: 
MR JANAK
RAVAL AGP for Petitioner(s) : 1 - 3. 
MR MM SAIYED for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/08/2011 

 

ORAL
ORDER

Heard.

Sufficient cause has been shown by the applicants to condone the
delay caused in filing the appeals. Hence, the delay is condoned. The
applications stand disposed of.

The
main matters to be listed for admission hearing on 16.08.2011.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top