Gujarat High Court
Nareshbhai vs State on 22 September, 2010
Gujarat High Court Case Information System
Print
CA/5902/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5902 of 2010
In
LETTERS
PATENT APPEAL No. 1376 of 2010
In
SPECIAL CIVIL APPLICATION No. 11488 of
2009
=================================================
NARESHBHAI
THAKOREBHAI PATEL & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=================================================
Appearance
:
MR
NV GANDHI for Petitioner(s) : 1 - 4.
MRS. KRINA CALLA AGP for
Respondent(s) : 1 - 5.
MR SATYAM Y CHHAYA for Respondent(s) :
6,
NOTICE SERVED BY DS for Respondent(s) :
7,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
learned counsel for the petitioner. Mrs. Krina Calla appears for
respondents nos. 1 to 5. Inspite of notice, the other respondents
have not filed affidavit opposing the case. Being satisfied with the
grounds, 93 days of delay in preferring appeal is condoned. Civil
Application stands disposed of. Post the Letters Patent Appeal on
20.10.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top