Gujarat High Court
Special vs Rasul on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/4777/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4777 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 625 of 2011
With
CIVIL
APPLICATION No. 4778 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 626 of 2011
To
CIVIL
APPLICATION No. 4781 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 629 of 2011
With
CIVIL
APPLICATION No. 4783 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 631 of 2011
To
CIVIL
APPLICATION No. 4788 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 636 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioner(s)
Versus
RASUL
JORBHA - Respondent(s)
=========================================================
Appearance
:
MR JK RAVAL AGP
for
Petitioner(s) : 1 - 3.
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/07/2011
ORAL
ORDER
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay in preferring the appeals. The delay is,
therefore, condoned and the applications are granted. Rule is made
absolute accordingly.
(K.S.JHAVERI,
J.)
niru*
Top