Gujarat High Court
Special vs Ranjanben on 20 July, 2010
Gujarat High Court Case Information System
Print
CA/4509/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4509 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5801 of 2009
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
RANJANBEN
NARENDRASINH SUNVA - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/07/2010
ORAL
ORDER
Though
served, no body is present on behalf of the respondent. Delay of 635
days caused in filing the First Appeal is condoned in view of the
uncontroverted averments made in the application. Rule is made
absolute.
(
M.D.Shah, J )
srilatha
Top