Gujarat High Court
Appearance : vs Unknown on 23 February, 2010
Gujarat High Court Case Information System
Print
CA/13416/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13416 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2179 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4947 of 2009
======================================
LABHUBHAI
VASTABHAI SITAPARA
Versus
STATE
OF GUJARAT & ORS
======================================
Appearance :
MR
MA BUKHARI for Applicant
RULE SERVED for
Opponents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule
is served. None appears on behalf of the Opponents.
Having
regard to the facts and circumstances of the case and having regard
to the grounds stated in the application, there is sufficient
cause to condone the delay caused in filing the Appeal. Hence, the
application is allowed. Delay caused in filing the Appeal is
condoned. Rule made absolute.
(BHAGWATI
PRASAD, J.) (BANKIM.N.MEHTA, J.)
pnnair
Top