Gujarat High Court High Court

State vs Thakor on 29 September, 2008

Gujarat High Court
State vs Thakor on 29 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1374/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1374 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1077 of 2006
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1381 of 2007
 

In
 


FIRST APPEAL (STAMP NUMBER) No.
1084 of 2006
 

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

 

STATE
OF GUJARAT THROUGH: SECRETARY & 2 - Petitioner(s)
 

Versus
 

THAKOR
KARSHANJI ATAJI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS KRINA CALL AGP for
Petitioner(s) : 1 - 3. 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/09/2008  
 
ORAL ORDER

Though rule is served,
none appears on behalf of the respondent.

The
present application is filed for condonation of delay of 439 days
caused in filing the First Appeal Stamp Nos.1077 to 1084 of 2006.

In
view of the averments made in the application, the application is
allowed in terms of para-5(a). Delay of 439 days is condoned and the
application is disposed of accordingly.

Main
matters i.e. First Appeal Stamp Nos.1077 to 1084 of 2006 to come up
on 20th October, 2008. However, it is clarified that the
counsel for the appellant will take necessary action to serve
unserved respondents on or before 20th October, 2008.

(K.S.JHAVERI,
J.)

Amit/-

   

Top