Gujarat High Court High Court

The vs Kanaksinh on 24 July, 2008

Gujarat High Court
The vs Kanaksinh on 24 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/109/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 109 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1235 of 2006
 

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

 

THE
SPECIAL LAND ACQUISITION OFFICER & 2 - Petitioner(s)
 

Versus
 

KANAKSINH
KESARISINH - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1 - 3. 
RULE SERVED for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Though
served, none appears.

Heard.

On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned. Civil
Application is allowed accordingly. Rule is made absolute with no
order as to costs.

First
Appeal to come up on 25/8/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top