Gujarat High Court
State vs Thakor on 23 July, 2010
Gujarat High Court Case Information System
Print
CA/6983/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6983 of 2010
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2628 of 2009
In
SPECIAL CIVIL APPLICATION No. 12507 of 2008
=========================================================
STATE
OF GUJARAT, THROUGH DEPUTY EXECUTIVE ENGINEER & 1 - Petitioner(s)
Versus
THAKOR
AJAJI JAMAJI - Respondent(s)
=========================================================
Appearance :
MS CM SHAH
AGP for Petitioner(s) : 1 - 2.
MR MUKESH H
RATHOD for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 23/07/2010
ORAL
ORDER
Heard.
On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted. The application stands disposed of
accordingly. Office is directed to list Misc. Civil Application for
admission on 27.07.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top