Gujarat High Court High Court

=========================================Appearance vs Mr Da Bambhania For on 19 February, 2010

Gujarat High Court
=========================================Appearance vs Mr Da Bambhania For on 19 February, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13186/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13186 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1950 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 10572 of 2008
 

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

STATE
OF GUJARAT 

 

Versus
 

SURESH
MANSINGBHAI RAVAT AND ANOTHER 

 

=========================================Appearance
: 
MR NJ SHAH,
ASSTT GOVERNMENT PLEADER for
the Applicant  
MR DA BAMBHANIA for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) :
2, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 19/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

For
the reasons stated in the application, delay is condoned. Rule is
made absolute.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

omkar

   

Top