Gujarat High Court High Court

State vs Dave on 30 July, 2010

Gujarat High Court
State vs Dave on 30 July, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7079/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7079 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 2334 of 2009
 

To


 

CIVIL
APPLICATION No. 7083 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 2338 of 2009
 

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

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

Versus
 

DAVE
KANAIYALAL CHHAGANLAL - Respondent(s)
 

=========================================
 
Appearance : 
MS
MANISHA NARSINGHANI ASST. GOVERNMENT PLEADER
for Petitioner(s) : 1 -
2. 
RULE SERVED BY DS for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/07/2010 

 

 
ORAL
ORDER

ORDER
IN CIVIL APPLICATION NO. 7082 OF 2010

Stand
over to 16.08.2010

ORDER
IN CIVIL APPLICATION NOS.7079, 7080, 7081 and 7083 OF 2010

Present
applications are filed to condone delay caused in preferring First
Appeal. Though served, nobody appaers on behalf of the respondent.

Considering
the averments in the application and in the interest of justice,
delay caused in preferring First Appeals is condoned. Rule is made
absolute accordingly.

[M.D.Shah,J.]

satish

   

Top