Citation : 2021 Latest Caselaw 18543 Guj
Judgement Date : 17 December, 2021
C/CA/1691/2021 ORDER DATED: 17/12/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1691 of 2021
In
F/FIRST APPEAL NO. 23228 of 2021
================================================================
RAMESHBHAI ANANDBHAI
Versus
SPECIAL LAND ACQUISITION OFFICER
================================================================
Appearance:
MR KRUSHNAKANT D PATEL(10632) for the Applicant(s) No. 1
MR TEJAS P SATTA(3149) for the Applicant(s) No. 1
ADVANCE COPY SERVED TO GOVERNMENT PLEADER/PP(99) for the
Respondent(s) No. 1
RULE SERVED(64) for the Respondent(s) No. 2
================================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 17/12/2021
ORAL ORDER
Heard Mr. Tejas P. Satta, learned advocate for the applicant and Mr. Manraj Barot, learned AGP for the respondent.
The present application under Section 5 of the Limitation Act is preferred to condone the delay which has occurred in preferring First Appeal to assail impugned judgment and award of the reference Court.
Considering the averments made in this application, the delay is condoned. The application stands disposed of. Rule is made absolute.
(A.G.URAIZEE, J)
Manoj
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!