Gujarat High Court
Bhuriya vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
CA/5077/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5077 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2163 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11752 of 2003
=================================================
BHURIYA
RAISINGHBAI GAUTAMBHAI - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
=================================================
Appearance :
MR
RD DAVE for Petitioner:
MS. MOXA THAKKAR, LD. AGP for Respondent:
1,
RULE SERVED for Respondents : 1, 3,
MR RA MISHRA for
Respondents : 2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned advocate for the parties. Delay condoned. Rule made absolute.
Application is disposed of.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top