Gujarat High Court
State vs Unknown on 10 February, 2010
Gujarat High Court Case Information System
Print
CA/7645/2009 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7645 of 2009
In
FIRST APPEAL (STAMP NUMBER) No.
8 of 2009
To
CIVIL
APPLICATION No. 7659 of 2009
In
FIRST APPEAL (STAMP NUMBER) No.
22 of 2009
=========================================================
STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER & 1 -
Applicant(s)
Versus
AMAJI
MOHANJI THAKORE - Opponent(s)
=========================================================
Appearance
: (CA Nos.7645 to 7651 of 2009)
MR
AMIT PATEL AGP for Applicant(s) : 1 - 2.
RULE SERVED for
Opponent(s) : 1,
None for
Opponent(s) : 1,
====================================================================
Appearance
: (CA Nos.7652 to 7659 of 2009)
MS
JIRGA JHAVERI AGP for Applicant(s) : 1 - 2.
RULE SERVED for
Opponent(s) : 1,
None
for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/02/2010
COMMON ORAL ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Though
served, the opponent has not entered appearance.
These
Applications under Section 5 of the Limitation Act are filed by the
appellant State of Gujarat for condonation of delay of 57 days
occurred in filing the above First Appeals.
On
the facts and in the circumstances of the case, the delay is
condoned. Rule in each application is made absolute in terms of
paragraph 5(a).
There
shall be no order as to cost.
[Ms.
R.M.Doshit, J.]
[K.M.Thaker,
J.]
kdc
Top