Gujarat High Court
Haribhai vs State on 18 January, 2010
Gujarat High Court Case Information System
Print
CA/3513/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3513 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1570 of 2008
In
SPECIAL CIVIL APPLICATION No. 12390 of 2008
=========================================================
HARIBHAI
KALIDAS MEVADA - Petitioner(s)
Versus
STATE
OF GUAJRAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
VM PANCHOLI for
Petitioner(s) : 1,
MR PRANAV DAVE, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
shekhar/-
Top