Gujarat High Court Case Information System
Print
CA/13380/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13380 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2569 of 2010
To
CIVIL
APPLICATION No. 13393 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2582 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
MUNAF
DAOOD MUSE - Respondent(s)
=========================================================
Appearance
:
MR
KL PANDYA AGP for Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
RULE NOT RECD BACK for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 11/01/2011
COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr SP Majmudar states that he has instructions to appear for
the respondent-claimants in this group of applications. He shall be
filing his appearance in the matters within one week.
2. These
application are for condonation of delay of 324 days caused in filing
the Appeals.
3. Considering
the contents of the applications, it cannot be said that the delay
caused in filing the appeals has remained totally unexplained.
Therefore, we are of the view that the delay caused in filing the
appeals deserves to be condoned. Accordingly, the applications are
allowed. Delay is condoned. Rule is made absolute.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top