Citation : 2021 Latest Caselaw 5655 Guj
Judgement Date : 8 June, 2021
C/CA/950/2021 ORDER DATED: 08/06/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 950 of 2021
In R/FIRST APPEAL NO. 1569 of 2021
=============================================
LH OF DECD CHANDULAL TAPUBHAI VIROLIYA
Versus
AGRICULTURE PRODUCE MARKET COMMITTEE GONDAL
=============================================
Appearance:
MR N R DESAI(6504) for the Applicant(s) No. 1,1.1,1.2,1.3,1.4,1.5
MR SP MAJMUDAR(3456) for the Applicant(s) No. 1,1.1,1.2,1.3,1.4,1.5
for the Respondent(s) No. 1
MR MEET THAKKER, AGP for the Respondent(s) No. 2
=============================================
CORAM: HONOURABLE MR. JUSTICE J.B.PARDIWALA
and
HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI
Date : 08/06/2021
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE J.B.PARDIWALA)
1. Rule returnable forthwith. Mr. Meet Thakker, the learned AGP waives service of notice of rule for and on behalf of the opponents nos.1 and 2.
2. This is an application at the instance of original claimants seeking condonation of delay of 673 days in preferring First Appeal against the judgment and award passed by the Principal Senior Civil Judge, Gondal, dated 12.02.2018 in Main Land Reference Case No.161 of 2000.
3. It has been pointed that from the very same judgment and award four First Appeals of different claimants have already been
C/CA/950/2021 ORDER DATED: 08/06/2021
admitted by this Court and in such circumstances, it is prayed that the delay be condoned and the First Appeal of the present applicants may also be admitted.
4. In view of the aforesaid, the delay is hereby condoned. The application is allowed accordingly. Rule made absolute.
(J. B. PARDIWALA, J)
(VAIBHAVI D. NANAVATI,J)
NEHA
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!