Gujarat High Court
Rabari vs State on 24 February, 2010
Gujarat High Court Case Information System
Print
CA/851/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 851 of 2010
In
CIVIL
APPLICATION No. 13030 of 2009
In
SECOND
APPEAL No. 170 of 1995
=================================================
RABARI
SHARDUL NAJA, DECEASED THRO LEGAL HEIR - Petitioner
Versus
STATE
OF GUJARAT - Respondent
=================================================
Appearance :
MR
ANSHIN H DESAI for Petitioner:
GOVERNMENT PLEADER for Respondent
:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/02/2010
ORAL
ORDER
Ms.
Vandana Bhatt, learned AGP seeks time for filing further affidavit in
reply indicating therein specifically as to the prejudice that may
cause on accepting the delay condonation application. Time as sought
for is granted. Matter, at her request is kept on 10/3/2010.
[
S.R. BRAHMBHATT, J ]
/vgn
Top