Citation : 2021 Latest Caselaw 17762 Guj
Judgement Date : 25 November, 2021
C/CA/977/2021 ORDER DATED: 25/11/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 977 of 2021
In
F/FIRST APPEAL NO. 11515 of 2021
================================================================
LAND ACQUISITION OFFICER
Versus
AARDI GIRDHARI VARJANGA
================================================================
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 : 25/11/2021
ORAL ORDER
Heard Mr. Manraj Barot, learned AGP for the applicants. There is no appearance on behalf of the respondents though served.
This application under Section 5 of Limitation Act to condone the delay which has occurred in preferring an appeal to challenge the impugned judgment and order of reference Court.
For the reasons stated in the application, delay is condoned. 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!