Gujarat High Court
Special vs Yusuf on 11 August, 2010
Gujarat High Court Case Information System
Print
CA/7347/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7347 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5050 of 2009
=========================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
YUSUF
HASAM BODIYA - Respondent(s)
=========================================
Appearance :
MR
UMESH TRIVEDI, ASST. GOVERNMENT PLEADER
for Petitioner(s) : 1 -
2.
RULE SERVED BY DS for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/08/2010
ORAL
ORDER
Though
served nobody appears on behalf of the respondent.
Heard
Mr.Trivedi, learned AGP for the applicants. Present Civil
Application is preferred to condone delay occurred in preferring
First Appeal.
Taking
into consideration averments made in the application and as
sufficient cause is made out, Civil Application is allowed. Delay
occurred in preferring First Appeal is condoned. Rule is made
absolute to the aforesaid extent.
[M.D.Shah,
J.]
satish
Top