Gujarat High Court
Spl.Land vs Patel on 1 September, 2008
Gujarat High Court Case Information System
Print
CA/2128/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2128 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 590 of 2005
=========================================================
SPL.LAND
ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
PATEL
BHANUBEN ISHWARBHAI-WIFE & 4 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/09/2008
ORAL
ORDER
Though
served, no one is present. Considering the averments made in the
application delay is condoned in filling the application and
application is allowed . Rule is made absolute.
Civil
Application to come up for further orders on 26th
September,08.
(K.S.Jhaveri,J)
*Himanshu
Top