Gujarat High Court High Court

State vs Aher on 8 August, 2008

Gujarat High Court
State vs Aher on 8 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/152119/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1521 of 1999
 

In


 

FIRST
APPEAL No. 6723 of 1998
 

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

 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

AHER
HAMIR KALA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP,  for
Petitioner(s) : 1
- 3. 
None
for Respondent(s) : 1, 
RULE
SERVED for
Respondent(s) : 1.2.1,
1.2.2,1.2.3 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/08/2008 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case, since sufficient cause is
shown, delay is condoned and application is granted accordingly. No
order as to costs.

[K.S.

JHAVERI, J.]

ar

   

Top