Gujarat High Court
Rajkot vs State on 11 February, 2010
Gujarat High Court Case Information System
Print
CA/1504/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1504 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 231 of 2010
In
SPECIAL CIVIL APPLICATION No. 7597 of 2009
=========================================================
RAJKOT
DISTRICT PANCHAYAT & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PREMAL R JOSHI for
Petitioner(s) : 1 - 3.
MR PRANAV TRIVEDI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1,
MR SS JADEJA for MR PP MAJMUDAR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule.
Mr. Trivedi, learned AGP waives service of notice of Rule for
respondent No.1 and Mr. Jadeja, learned advocate for Mr. PP Majmudar,
learned advocate waives service of notice of Rule for respondent
No.2.
For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(BANKIM
N.MEHTA, J.)
shekhar/-
Top