Gujarat High Court High Court

Special vs Ratnasinh on 25 June, 2010

Gujarat High Court
Special vs Ratnasinh on 25 June, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1740/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1740 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 5829 of 2009
 

To


 

CIVIL
APPLICATION No. 1753 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 5842 of 2009
 

 
 
=========================================================

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

RATNASINH
NARSINH SURATIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UMESH TRIVEDI, ADDL. GP 
for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
ORAL
ORDER

Heard
Mr. Umesh Trivedi, learned Addl. G.P., appearing for the applicants.
Though served, no one has entered appearance for the respondent.

This
application under Section 5 of the Limitation Act is filed for
condonation of delay of 541 days caused in filing the above first
appeal.

Having
regard to the averements made in the application and upon taking into
consideration the submissions made by the learned Addl. G.P. for the
applicants, it emerges that the applicants cannot be said to be
negligent in filing the appeals and that the delay which has occurred
in filing the appeal, occurred on account of reasons mentioned in the
application. The applicants have tendered sufficient explanations
regarding the delay caused in filing the appeals which, in the facts
of the case, is sufficient for the purpose on hand. It also comes out
from the applications that the delay is not result of any malafide or
extraneous reason. Furthermore, though served opponent has not
entered appearance and has not opposed the application or disputed
the explanation given in the application and the explanation has
remained uncontroverted. Sufficient cause has also been made out by
the applicants, in support of the relief prayed for. Hence, there is
satisfactory explanation coupled with sufficient cause and absence of
any malafide or extraneous reasons. Therefore, relief prayed for in
paragraph 5(a) deserves to be granted. Hence, the delay of 541 days
caused in filing the appeal is condoned. The application is allowed
in terms of para 5(a).

Rule
is made absolute to the aforesaid extent.

(K.M.Thaker,
J.)

Suresh*

   

Top