Gujarat High Court High Court

=========================================Appearance vs Mr on 12 May, 2010

Gujarat High Court
=========================================Appearance vs Mr on 12 May, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5182/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5182 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1732 of 2009
 

To


 

CIVIL
APPLICATION No. 5188 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1738 of 2009
 

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

STATE
OF GUJARAT AND ANOTHER 

 

Versus
 

KESARBEN
LAKHMANBHAI GADHVI AS LEGAL HEIR OF LATE 

 

=========================================Appearance
: 
MS MONALI
BHATT, ASSTT GOVERNMENT PLEADER
for the Applicants  
MR
AV PRAJAPATI for the Respondent
 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 12/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

RULE.

MR. A.V. Prajapati, learned counsel, waives service of rule for the
respondent.

For
the reasons stated in the applications, delay is condoned. Rule is
made absolute accordingly.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

omkar

   

Top