Citation : 2022 Latest Caselaw 56 Guj
Judgement Date : 3 January, 2022
C/CA/1430/2021 ORDER DATED: 03/01/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 1430 of 2021
In F/FIRST APPEAL NO. 16936 of 2021
==========================================================
SPECIAL LAND ACQUISITION OFFICER ANAND
Versus
ARVINDBHAI CHOTABHAI PRABHATBHAI PADHIYAR
==========================================================
Appearance:
MR BHARGAV PANDYA, ASSTT. GOVERNMENT PLEADER(1) for the Applicant(s) No. 1,2,3
RULE SERVED(64) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.J.DESAI
and
HONOURABLE MR. JUSTICE ANIRUDDHA P. MAYEE
Date : 03/01/2022
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE A.J.DESAI)
Though served, respondent has chosen not to appear before this Court.
Present application under Section 5 of the Limitation Act has been filed with a request to condone the delay of 249 days caused in filing the First Appeal against the common judgment and award dated 10.04.2019 passed by the learned Reference Court i.e. learned Additional Senior Civil Judge, Borsad in Land Acquisition Reference Cases.
Having heard learned AGP Mr. Bhargav Pandya appearing on behalf of the applicants - State Authorities and considering the averments made in the application in support of the prayer to condone the delay and as the delay has been sufficiently explained, present application is allowed. Delay caused in filing the First Appeal is hereby condoned. Rule is made absolute accordingly.
(A.J. DESAI, J.)
(ANIRUDDHA P. MAYEE, J.) Ajay
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!