Gujarat High Court High Court

Spl vs Dharamsinh on 14 February, 2011

Gujarat High Court
Spl vs Dharamsinh on 14 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15476/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15476 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 3185 of 2010
 

To


 

CIVIL
APPLICATION No. 15487 of 2010 

 

In
FIRST APPEAL (STAMP NUMBER) No. 3196 of 2010
 

With


 

CIVIL
APPLICATION No. 15489 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 3198 of 2010
 

To


 

CIVIL
APPLICATION No. 15490 of 2010 

 

In
FIRST APPEAL (STAMP NUMBER) No. 3199 of 2010
 

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


 

SPL.
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

DHARAMSINH
LAGHARABHAI - Respondent(s)
 

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


 

Appearance
: 
Mr. K.L.Pandya, Assistant GOVERNMENT
PLEADER for the applicants.  
Mr. M.D.Vakil for the
Respondents. 
========================================= 


	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE A.L.DAVE
			
		
		 
			 
				 

 

				
			
			 
				 

and
			
		
		 
			 
				 

 

				
			
			 
				 

HONOURABLE
				MR.JUSTICE V. M. SAHAI
			
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

This
is an application for condonation of delay of 691 days in filing
First Appeals. Heard learned Assistant Government Pleader Mr.
K.L.Pandya for the applicants and learned advocate Mr. M.D.Vakil for
the respondents-original claimants.

2. Considering
the contents of the applications, it cannot be said that the delay
caused in filing the First Appeals has remained totally unexplained.
Therefore, we are of the view that the delay caused in fling First
Appeals deserved to be condoned. Accordingly, the applications are
allowed. Delay is condoned. Rule is made absolute.

(A.L.Dave,J)

(V.M.Sahai,J)

***vcdarji

   

Top