Gujarat High Court High Court

Special vs Piyushbhai on 11 March, 2010

Gujarat High Court
Special vs Piyushbhai on 11 March, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1509/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1509 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5655 of
2009 
=========================================================

 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

PIYUSHBHAI
CHHITABHAI PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3. 
MR KM SHETH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/03/2010 

 

ORAL
ORDER

Heard
Mr.U.A.Trivedi, learned Additional Government Pleader and heard
Mr.K.M.Sheth, learned advocate for the opponent.

This
application has been taken out under Section 5 of the Limitation Act
seeking condonation of delay of 216 days caused in filing appeal
against the judgment and award dated 24.09.2008 passed by the
Reference Court in Land Reference Case No.531 to 541 of 1998. Having
regard to the averments made in the application and upon considering
the submission made by the learned counsel, the applicant has made
out satisfactory cause to condone delay. Hence, relief prayed in
terms of para-5(a) is granted. The application stands disposed of
accordingly.

Rule
is made absolute to the aforesaid extent.

(K.M.THAKER,
J.)

..mitesh..

   

Top