Gujarat High Court High Court

Special vs Maheshbhai on 20 December, 2010

Gujarat High Court
Special vs Maheshbhai on 20 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10473/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10473 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1890 of 2010
 

To


 

CIVIL
APPLICATION No. 10475 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 1892 of 2010
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

MAHESHBHAI
JESANGBHAI DESAI - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3. 
RULE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/12/2010 

 

 
 
ORAL
ORDER

Mr.

M.M.Saiyed learned advocate appears for the respondent.

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
name of M.M. Saiyed learned advocate for the respondents may be shown
on the Board.

The
main matter to come up on Board on 28th December 2010.

(K.S.JHAVERI,J.)

pawan

   

Top