Gujarat High Court High Court

====================================== vs Mr Nj Shah on 27 December, 2010

Gujarat High Court
====================================== vs Mr Nj Shah on 27 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1515/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1515 of 2008
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2360 of 2007
 

In
 


LETTERS
PATENT APPEAL (STAMP NUMBER) No. 754 of 2006
 

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

BALWANTKUMAR
NATWARBHAI MODI 

 

Versus
 

THE
STATE OF GUJARAT AND OTHERS
 

====================================== 
Appearance
: 
HL PATEL ADVOCATES for
Petitioner. 
MR NJ SHAH, AGP for Respondent No.1. 
RULE SERVED
for Respondent No.1. 
MS SEJAL K MANDAVIA for Respondent
No.2-3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 27/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
AGP appears for respondent no.1, and learned advocate, Ms.Mandavia
appears for respondent nos.2 and 3. Delay of 370 days in filing the
appeal is explained by averments which are not controverted.
Therefore, delay is condoned and Rule is made absolute with no order
as to costs.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top