Gujarat High Court High Court

Karsan vs State on 26 April, 2011

Gujarat High Court
Karsan vs State on 26 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/673/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 673 of 2011
 

In


 

CIVIL
APPLICATION No. 13329 of 2009
 

In
MISC.CIVIL APPLICATION - FOR RESTORATION No. 3276 of 2009
 

=========================================


 

KARSAN
NARASIBHAI VAJA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
Ms. Archana
Amin for MR MK VAKHARIA for the Appellant. 
None
for Respondent(s) : 1,3 - 4. 
MR HS MUNSHAW for Respondent
no.2. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

One
month’s time is allowed to learned counsel for the respondents for
filing counter affidavit of delay condonation application. Three
weeks’ time thereafter granted to the learned counsel for the
appellant for filing reply, if any. List this matter on 22nd June,
2011.

(V.M.Sahai,J)

(G.B.Shah,J)

***vcdarji

   

Top