Gujarat High Court High Court

Ahmedabad vs State on 13 May, 2010

Gujarat High Court
Ahmedabad vs State on 13 May, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2625/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2625 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 26 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 6919 of 2009
 

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


 

AHMEDABAD
JESUIT SCHOOLS SOCIETY & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
Appearance : 
MR
HJ NANAVATI for Petitioner(s) : 1 - 2. 
MS MOXA THAKKER, AGP for
Respondent(s) : 1-2 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Rule.

Learned AGP, Ms.Moxa Thakker, waives service for the respondents. The
delay is condoned and rule is made absolute with no order as to
costs.

(D.H.WAGHELA,J.)

(M.D.SHAH,J.)

radhan

   

Top