Gujarat High Court
State vs Virjibhai on 10 February, 2011
Gujarat High Court Case Information System Print CA/1497/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 1497 of 2011 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 190 of 2011 In SPECIAL CIVIL APPLICATION No. 10167 of 2010 ================================================= STATE OF GUJARAT & 2 - Petitioner(s) Versus VIRJIBHAI KESHAVBHAI THUMMAR - Respondent(s) ================================================= Appearance : MS KIRNA P CALLA, AGP for Petitioner(s) : 1 - 3. None for Respondent(s) : 1, ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER Date : 10/02/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondent both in the petition for
condonation of delay and the proposed appeal. Direct notice is
permitted.
Post
the matter on 17th March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top