Gujarat High Court
Special vs Thakor on 22 November, 2010
Gujarat High Court Case Information System
Print
CA/11747/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11747 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1021 of 2010
To
CIVIL
APPLICATION No. 11748 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 1022 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
THAKOR
ISHWAR @ ICHHLABHAI - Respondent(s)
=========================================================
Appearance
:
MR NEERAJ SONI AGP
for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.1,1.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/11/2010
ORAL
ORDER
Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay of 222 days in filing the appeals,
is, therefore, condoned and the applications are granted.
Applications stand disposed of accordingly.
(K.S.JHAVERI,
J.)
niru*
Top