Gujarat High Court High Court

State vs Ismail on 19 November, 2010

Gujarat High Court
State vs Ismail on 19 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10739/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10739 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 2145 of 2009
 

To


 

CIVIL
APPLICATION No. 10745 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2151 of 2009
 

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


 

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

Versus
 

ISMAIL
IBRAHIM - Respondent(s)
 

=========================================================
Appearance : 
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for Petitioner(s) : 1 -
2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/11/2010 

 

 
 
ORAL
ORDER

Heard
the learned Advocates appearing for the respective parties.

Having
gone through the contents of the application, the delay of 301 days
caused in preferring the appeals is condoned.

Applications
stand disposed of accordingly.

(K
S JHAVERI, J.)

sompura

   

Top