Gujarat High Court Case Information System
Print
CA/5907/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5907 of 2010
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2996 of 2009
In
SPECIAL
CIVIL APPLICATION No. 2711 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
ABDUL
VAHABBIN MAHAMAD RUMI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================
Appearance :
MS
PRITI PANDYA for
Applicant(s) : 1,
MR NIRAJ SONI, AGP for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/06/2010
ORAL
JUDGMENT
1. RULE.
Shri Niraj Soni, learned AGP waives service of notice of rule on
behalf of the opponents.
2. The
present application under Section 5 of the Limitation Act has been
preferred by the applicant-original petitioner to condone the delay
of 159/162 days caused in preferring the Miscellaneous Civil
Application in Special Civil Application No. 2711/2009.
3. Having
heard the learned advocates appearing on behalf of the respective
parties, the delay caused in preferring the Miscellaneous Civil
Application is hereby condoned.
4. With
this, the present application is allowed. Rule is made absolute
accordingly.
(M.R.
SHAH, J.)
siji
Top