Gujarat High Court High Court

Sabarkantha vs State on 30 March, 2010

Gujarat High Court
Sabarkantha vs State on 30 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7049/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7049 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 40 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 2678 of 1999
 

With


 

LETTERS
PATENT APPEAL [STAMP NUMBER 40 of 2005] No.553 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 2678 of 1999
 

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


 

SABARKANTHA
JILLA ADIVASI KALYAN SAMITI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

==================================================
Appearance : 
MR
BHARAT T RAO for Petitioner(s) : 1, 
MR DEVANG VYAS ASST GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Heard
learned counsel Mr.B.T.Rao for the applicant-appellant and learned
AGP Mr.Devang Vyas for the respondent-State.

Being
satisfied with the grounds, delay of 147 days in preferring Appeal is
condoned. Civil Application stands disposed of.

Office
is directed to register Letters Patent Appeal and place the same on
21st April 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top