Gujarat High Court High Court

Special vs Madhavbhai on 18 November, 2010

Gujarat High Court
Special vs Madhavbhai on 18 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10405/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10405 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1479 of 2010
 

With


 

CIVIL
APPLICATION No. 10406 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1480 of 2010
 

With


 

CIVIL
APPLICATION No. 10407 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1481 of 2010
 

With


 

CIVIL
APPLICATION No. 10408 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1482 of 2010
 

With


 

CIVIL
APPLICATION No. 10409 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1483 of 2010
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

MADHAVBHAI
PREMABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR JK SHAH AGP 
for
Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/11/2010 

 

 
 
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
applications are granted. Applications stand disposed of accordingly.

(K.S.JHAVERI,
J.)

niru*

   

Top