Gujarat High Court
State vs Jashwantrai on 3 March, 2010
Gujarat High Court Case Information System
Print
CA/862/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 862 of 2005
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 77 of 2005
In
SPECIAL CIVIL APPLICATION No. 4615 of
1999
=============================================
STATE
OF GUJARAT & 3 - Petitioner(s)
Versus
JASHWANTRAI
G TRIVEDI - Respondent(s)
=============================================
Appearance
:
GOVERNMENT PLEADER for
Petitioner(s) : 1 - 4.
RULE NOT RECD BACK for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
requested, post the matter on 09.03.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top