Citation : 2022 Latest Caselaw 2557 Guj
Judgement Date : 7 March, 2022
C/CA/357/2022 ORDER DATED: 07/03/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CIVIL APPLICATION NO. 357 of 2022
In
F/FIRST APPEAL NO. 9560 of 2020
================================================================
NATHABHAI KARSHANBHAI
Versus
DEPUTY COLLECTOR AND SPECIAL LAND ACQUISITION OFFICER AND RAHABILITATION
(IRRIGATION)
================================================================
Appearance:
MR TEJAS P SATTA(3149) for the Applicant(s) No. 1
for the Respondent(s) No. 2
ADVANCE COPY SERVED TO GOVERNMENT PLEADER/PP for the Respondent(s) No. 1
================================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 07/03/2022
ORAL ORDER
Rule returnable forthwith. Mr. Soaham Joshi, learned AGP waives service of notice of rule on behalf of the respondent.
Heard Mr. Tejas P. Satta, learned advocate for the applicant and Mr. Soaham Joshi, learned AGP for the respondent.
This is an application under Section 5 of Limitation Act to condone the delay of 629 days which has occurred in challenging the judgment and award of the 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!