Gujarat High Court Case Information System
Print
CA/4615/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4615 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 729 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
PATEL
RAJENDRAKUMAR HARJIVANDAS - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 27/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for condonation of delay of 339 days in
preferring appeal against the judgment and award passed by the
Reference Court which is impugned in the First Appeal.
The
respondents are served and Mr.Jayesh Patel, learned advocate appears
for Mr.A.J.Patel, learned advocate and he states that the claimants
have no objection for condonation of delay.
Considering
the facts and circumstances and in view of the grounds stated in the
application for condonation of delay coupled with declaration made on
behalf of claimants, delay deserves
to be condoned,
therefore, delay is condoned. Application is allowed to the aforesaid
extent. Rule made absolute.
(JAYANT
PATEL, J.)
(R.M.CHHAYA,
J.)
Amit
Top