Gujarat High Court Case Information System
Print
CA/369/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 369 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 3063 of 2010
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 373 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 3067 of 2010
=========================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
RAMUBEN
WD/O HARJIBHAI DESABHAI - Respondent(s)
=========================================
Appearance :
Mr.
K.L.Pandya, Assistant GOVERNMENT PLEADER for
the applicants.
Mr.M.D.Vakil for the respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
This
is an application for condonation of delay of 680 days in filing
First Appeals. Heard learned Assistant Government Pleader
Mr.K.L.Pandya for the applicants and learned advocate Mr. M.D.Vakil
for the respondents-original claimants.
2. Considering
the contents of the application, it cannot be said that the delay
caused in filing the First Appeals has remained totally unexplained.
Therefore, we are of the view that the delay caused in fling First
Appeals deserved to be condoned. Accordingly, the applications are
allowed. Delay is condoned. Rule is made absolute.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top