Gujarat High Court
State vs Bharatiben on 28 June, 2010
Gujarat High Court Case Information System
Print
CA/3499/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3499 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 491 of 2010
In
SPECIAL
CIVIL APPLICATION No. 18736 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=================================================
STATE
OF GUJARAT - Petitioner
Versus
BHARATIBEN
M TRIVEDI & 3 - Respondents
=================================================
Appearance :
MS. MOXA
THAKKAR for Petitioner:
RULE SERVED for
Respondents : 1 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 28/06/2010
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned AGP for the applicant State. This civil application is filed
for condoning the delay of 70 days caused in preferring Letters
Patent Appeal.
Considering
the reasons advanced by learned AGP for the applicant and the points
stated in the application, present application deserves to be
allowed. Accordingly this application is allowed. The delay caused in
preferring Letters Patent Appeal is condoned. Rule made absolute.
Registry
is directed to give regular number to the appeal and list it in due
course.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top