Gujarat High Court High Court

Spl.Laq vs Maniben on 25 August, 2008

Gujarat High Court
Spl.Laq vs Maniben on 25 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/232920/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2329 of 2005
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1280 of 2004
 

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

 

SPL.LAQ
OFFICER - Petitioner(s)
 

Versus
 

MANIBEN
AMBALAL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.3.1, 1.3.2, 1.3.3, 1.3.4, 1.3.5, 1.3.6, 1.3.7, 1.3.8,1.3.9  
-
for Respondent(s) : 0.0.0, 0.0.0,0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, delay caused in
filing the first appeal is hereby condoned. Civil Application is
allowed accordingly. Rule is made absolute accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top