Gujarat High Court
Prabhatbha vs State on 7 September, 2010
Gujarat High Court Case Information System
Print
CA/10293/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10293 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1496 of 2009
In
SPECIAL
CIVIL APPLICATION No. 3504 of 2009
=================================================
PRABHATBHA
MAHENDRASINH ZALA - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=================================================
Appearance :
MR
SM CHUDASAMA for Petitioner(s) : 1,
MR BHUNESH C
RUPERA for Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s)
: 1,
None for Respondent(s) : 2 -
6.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/09/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
the counsel for the petitioner and Mr UA Trivedi, learned Additional
Govt. Pleader who appears and waives notice on behalf of the State of
Gujarat, the Collector, Ahmedabad and the Mamlatdar, Dhandhuka.
Being satisfied with the ground shown, the delay of 44 days in
preferring the Letters Patent Appeal is condoned.
The
Civil Application stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
Sundar/*
Top