Citation : 2021 Latest Caselaw 4049 Guj
Judgement Date : 10 March, 2021
C/CA/141/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 141 of 2021
In F/FIRST APPEAL NO. 200 of 2021
With
R/CIVIL APPLICATION NO. 142 of 2021
With
R/CIVIL APPLICATION NO. 144 of 2021
With
R/CIVIL APPLICATION NO. 145 of 2021
With
R/CIVIL APPLICATION NO. 146 of 2021
With
R/CIVIL APPLICATION NO. 147 of 2021
With
R/CIVIL APPLICATION NO. 148 of 2021
==========================================================
LAND ACQUISITION AND REHABILITATION OFFICER AND DY.
COLLECTOR
Versus
THAKOR RESHAMBEN KUNVARJI
==========================================================
Appearance:
MS ASMITA PATEL AGP (1) for the Applicant(s) No. 1,2
RULE SERVED(64) for the Respondent(s) No. 1,2,3,4
==========================================================
CORAM: HONOURABLE MR. JUSTICE UMESH A. TRIVEDI
Date : 10/03/2021
ORAL ORDER
In Civil Application No.141 of 2021 and Civil Application No.146 of 2021, though respondents are served, there is no appearance on their behalf is filed. In rest of the Civil Applications, Mr.A.V.Prajapati, learned advocate is appearing for respondent/s - claimants.
C/CA/141/2021 ORDER
As such, there is no objection to the
condonation of 140 days of delay occurred in
preferring the aforesaid First Appeals challenging the impugned judgment and award. At the same time, considering the explanation offered in the applications for condonation of delay and non appearance on behalf of original claimants in two of the matters, delay caused in preferring the aforesaid appeals is hereby condoned. Rule made absolute in each of the applications.
Copy of this order be placed in each of the applications separately.
(UMESH A. TRIVEDI, J) ASHISH M. GADHIYA
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!