Gujarat High Court High Court

Special vs Vyas on 11 August, 2010

Gujarat High Court
Special vs Vyas on 11 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7344/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7344 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 5573 of 2009
 

To


 

CIVIL
APPLICATION No. 7345 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 5574 of 2009
 

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

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

VYAS
TULJASHANKER MANGALJI THROUGH VYAS CHANDRAKANT TULJA & 3 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
UMESH TRIVEDI, ASST. GOVERNMENT PLEADER
for Petitioner(s) : 1 -
2. 
RULE SERVED BY DS for Respondent(s) : 1 -
4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/08/2010 

 

ORAL
ORDER

Though
served nobody appears on behalf of the respondents.

Heard
Mr.Trivedi, learned AGP for the applicants. Present Civil
Applications are preferred to condone delay occurred in preferring
First Appeals.

Taking
into consideration averments made in the application and as
sufficient cause is made out, Civil Applications are allowed. Delay
occurred in preferring First Appeals is condoned. Rule is made
absolute to the aforesaid extent.

[M.D.Shah,
J.]

satish

   

Top