Gujarat High Court
Shrimati vs State on 14 June, 2010
Gujarat High Court Case Information System
Print
CA/3133/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3133 of 2010
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2536 of 2009
In
SPECIAL
CIVIL APPLICATION No. 3582 of 1983
=========================================================
SHRIMATI
INDUBEN KANAIYALAL DAVE - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
HEMANG R RAWAL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/06/2010
ORAL
ORDER
Rule.
Learned AGP Mrs. Krina Calla waives service of rule.
Heard
learned counsel for the applicant. Looking to the averments made in
the application and the facts of the case, the delay caused in filing
restoration application is condoned. The application stands disposed
of accordingly. Rule is made absolute.
[K.S.
JHAVERI, J.]
Pravin/*
Top