Gujarat High Court Case Information System
Print
CA/14867/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14867 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1941 of 2010
With
CIVIL
APPLICATION No. 14868 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1942 of 2010
With
CIVIL
APPLICATION No. 14870 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1944 of 2010
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
RAISANG
MANSANGBHAI - Respondent(s)
=========================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
RULE SERVED for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/01/2011
COMMON
ORAL JUDGMENT
1. All
these applications under Section 5 of the Limitation Act have been
preferred by the respective applicants – opponents to condone
the delay of 299 days caused in preferring Appeals challenging the
judgment and award dated 27.02.2009 passed by the learned Reference
Court in Land Reference Case Nos.1082/1997, 1081/1997 and 1084/1997.
2. Though
served, nobody appears on behalf of respondents. Hence, it appears
that there is no opposition to the present applications. Hence and
even otherwise considering the averments in the applications in
support of the prayer to condone the delay of 299 days and so as to
give one additional opportunity to the applicants to submit their
case on merits rather than non-suiting them on technical ground of
delay, delay caused in preferring respective Appeals is hereby
condoned. Rule is made absolute in each of the applications. No
costs.
(M.R.
Shah, J.)
*menon
Top