Gujarat High Court High Court

Iqbalbhai vs State on 2 February, 2010

Gujarat High Court
Iqbalbhai vs State on 2 February, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11331/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11331 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 333 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 13219 of 2007
 

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

 

IQBALBHAI
M SINDHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT, THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
MR. PRANAV DAVE, AGP, for Respondent No. 1 
MR
HS MUNSHAW for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

For
the reasons given in the application, delay is condoned. This
application is allowed. Rule made absolute.

(BHAGWATI PRASAD, J)

(BANKIM N. MEHTA, J)

(pkn)

   

Top