Gujarat High Court
State vs Dhanubhai on 13 May, 2011
Gujarat High Court Case Information System
Print
CA/3288/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3288 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 353 of 2011
In
SPECIAL CIVIL APPLICATION No. 4892 of 1998
=================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
DHANUBHAI
VELUBHA JADEJA - Respondent(s)
=================================================
Appearance :
Mr N J Shah,
Assistant GOVERNMENT PLEADER for Petitioner(s)
: 1 - 3.
MR KALPESH N SHASTRI for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 13/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. We
have heard the learned AGP for the applicants and Mr Kalpesh N
Shastri, learned counsel for respondent No.1.
2. The delay caused in
filing the Appeal has been sufficiently explained in the application.
This application is allowed. The delay caused in filing the Appeal
is condoned. Rule is made absolute accordingly.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top