Gujarat High Court
State vs Manjulaben on 29 August, 2011
Gujarat High Court Case Information System
Print
CA/8392/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8392 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 927 of 2011
In
CIVIL APPLICATION No. 12666 of 2010
=================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
MANJULABEN
PUNJALAL DABHI - Respondent(s)
=================================================
Appearance
:
Mr N J Shah, Asstt.GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 29/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard the learned AGP for the applicants.
RULE
returnable on 3.10.2011.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top