Gujarat High Court
Special vs Ismail on 20 December, 2010
Gujarat High Court Case Information System
Print
CA/13450/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13450 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2441 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
ISMAIL
VALI ISE MAHMAD - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
RULE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/12/2010
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
application is granted. Rule is made absolute with no order as to
costs.
The
main matter to come up on Board on 28th December 2010.
(K.S.JHAVERI,J.)
pawan
Top