Gujarat High Court High Court

State vs Aminaben on 15 November, 2011

Gujarat High Court
State vs Aminaben on 15 November, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/1336520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 13365 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 2813 of 2008
 

To


 

CIVIL
APPLICATION No. 13369 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 2817 of 2008
 

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

 

STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER & 1 -
Petitioner(s)
 

Versus
 

AMINABEN
MUSABHAI ISE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TRIVEDI ADDL. GOVERNMENT PLEADER for
Petitioner(s) : 1
- 2. 
None
for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/05/2009 

 

 
 
ORAL
ORDER

1. Heard
learned Addl. G.P. Mr.Trivedi for the applicants and learned
advocate Mr.D.V.Bhavsar for learned advocate Mr.V.C.Vaghela on behalf
of respondents claimants.

2. Present
applications have been filed with a prayer to condone the delay of
221 days caused in preferring the First Appeals.

3. I
have considered the averments made in these applications on
affidavit. Sufficient cause has been shown by the applicants for
condonation of delay of 221 days in preferring the first appeals.
Therefore, delay of 221 days caused in preferring first appeals has
been condoned. Accordingly, Rule is made absolute in each civil
application.

(H.K.RATHOD,J.)
(vipul)

   

Top