Gujarat High Court High Court

Naynaben vs State on 8 July, 2008

Gujarat High Court
Naynaben vs State on 8 July, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9032/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9032 of 2008
 

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

 

NAYNABEN
ASHOKKUMAR PANWALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UMANG K CHOKSI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
ORAL
ORDER

Learned
Counsel for the petitioner relied upon the judgement of this Court
dated 2.5.2006 in Special Civil Application No. 8250 of 2006, and
allied matters, and judgement dated 3.5.2007 in Special Civil
Application No. 18720 of 2006, and allied matters, whereby the view
taken is that the provision of Section 5 of the Limitation Act, is
applicable in a matter of entertaining the appeal for condonation of
delay.

Mr.

Pujari learned AGP seeks time to verify the status, as to whether
the aforesaid judgements are reversed by higher forum or not.

Notice
returnable on 15.7.2008. Mr. Pujari learned AGP waives
service of notice on behalf of the respondents.

(JAYANT PATEL, J.)

Suresh*

   

Top