Gujarat High Court
Labhubhai vs State on 1 September, 2010
Gujarat High Court Case Information System
Print
CA/2119/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2119 of 2010
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 118 of 2010
In
STAMP NUMBER (SPL.C.A.) No. 4145 of 2009
=========================================================
LABHUBHAI
POPATBHAI KATRODIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance :
MR
BM MANGUKIYA for Petitioner(s) : 1,
MS BELA A PRAJAPATI for Petitioner(s) : 1,
MR NK RAVAL
AGP for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 01/09/2010
ORAL
ORDER
Heard.
On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted. The application, therefore, stands disposed
of accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top