Gujarat High Court High Court

State vs Ghusabhai on 30 July, 2008

Gujarat High Court
State vs Ghusabhai on 30 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/3405/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3405 of 1996
 

In


 

FIRST
APPEAL No. 39 of 1996
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

GHUSABHAI
HARIBHAI LUNAGARIA - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
MR
YOGESH S LAKHANI for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
ORAL
ORDER

Heard.

Considering the facts of the case, sufficient cause has been shown to
condone the delay in question. Hence, the delay is condoned. The
application stands disposed of accordingly. Rule is made absolute.

First
Appeal to come up for admission hearing on 06.08.2008.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top