Gujarat High Court
State vs Chandresh on 17 March, 2011
Gujarat High Court Case Information System
Print
CA/2132/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2132 of 2010
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
CHANDRESH
POPATLAL PARMAR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule
returnable on 1.4.2010.
(BHAGWATI
PRASAD, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top