Citation : 2021 Latest Caselaw 17206 Guj
Judgement Date : 15 November, 2021
C/CA/158/2021 ORDER DATED: 15/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 158 of 2021
In
F/FIRST APPEAL NO. 399 of 2021
==========================================================
LAND ACQUISITION AND REHABILITATION OFFICER
Versus
KOLI BAJUJI OKAHAJI
==========================================================
Appearance:
GOVERNMENT PLEADER(1) for the Applicant(s) No. 1,2
RULE SERVED(64) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 15/11/2021
ORAL ORDER
Heard Mr. Manraj Barot, learned AGP for the applicants. There is no appearance on behalf of the respondent though served.
Present application is preferred for condonation of delay which has occurred in preferring the First Appeal to assail the impugned judgment and award of 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!