Gujarat High Court High Court

Nalinbhai vs State on 18 August, 2010

Gujarat High Court
Nalinbhai vs State on 18 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9031/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9031 of 2010
 

With
 

MISC.
CIVIL APPLICATION NO. 2161 of
2010 
 
=========================================================


 

NALINBHAI
CHHATRASING CHAUDHARY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NILESH I JANI for Petitioner(s) : 1, 
MR KP RAVAL AGP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 18/08/2010 

 

 
ORAL
COMMON ORDER 

 

 


 

		 RULE.
Mr. K.P. Raval learned AGP waives service of rule on behalf of the
respondent.
 

		Heard.
On the facts and circumstances of the case sufficient cause is shown
to condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
 

 


 

							[K.S.
JHAVERI, J.]
 

 


 

 ORDER

ON MISC.CIVIL APPLICATION

RULE.

Mr. K.P. Raval learned AGP waives service of rule on behalf of the
respondent.

Heard.

In view of the averments made in the application, the same is granted
in terms of para 6[a]. The learned counsel for the applicant shall
remove the office objections on or before 25.08.2010. The application
stands disposed of. Rule is made absolute.

Registry
is directed to list main matter for hearing on 27.08.2010.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top