Gujarat High Court
State vs Savitaben on 24 June, 2010
Gujarat High Court Case Information System
Print
CA/3475/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3475 of 2009
In
CIVIL
APPLICATION (STAMP NUMBER) No. 3419 of 2008
In
LETTERS PATENT APPEAL No. 666 of 1997
=========================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
SAVITABEN
WD/O SURSINH UMEDSINH SOLANKI & 1 - Respondent(s)
=========================================
Appearance :
MS
MANISHA LAVKUMAR, ASSISTANT GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2.
None for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3,1.2.4 -
2.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 24/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Taking
into consideration the fact that applicant has not properly
explained the delay of 2092 days in preferring CA (Stamp) No. 3419 of
2008, we are not inclined to condone the delay. CA stands disposed
of.
Office
is directed to register C.A (Stamp) No. 3419 of 2008 in LPA No. 666
of 1997.
(S.J.Mukhopadhaya,
C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top