Gujarat High Court
State vs Jitubhai on 23 August, 2010
Gujarat High Court Case Information System Print CA/5360/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 5360 of 2010 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 428 of 2010 To LETTERS PATENT APPEAL No. 1609 of 2010 ========================================================= STATE OF GUJARAT & 2 - Petitioner(s) Versus JITUBHAI HASTIMAL BOKDIYA - Respondent(s) ========================================================= Appearance : MR JK SHAH AGP for Petitioners NOTICE SERVED BY DS for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER 23rd August 2010 ORAL ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard learned counsel for
the petitioners. Being satisfied on the ground, delay of 98 days in
preferring the Appeal is condoned. Civil Application stands disposed
of.
Appeal be registered and
listed for hearing on 20th September 2010.
{S.J Mukhopadhaya, CJ.}
{K.M Thaker, J.}
Prakash*
Top