Gujarat High Court High Court

Akbar vs State on 9 April, 2010

Gujarat High Court
Akbar vs State on 9 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11466/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11466 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1863 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 3807 of 2006
 

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


 

AKBAR
ALI USMAN ALI SAIYED & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
KI KAZI for Petitioner(s) : 1, 1.2.1,1.2.2 - 4. 
MS MANISHA
LAVKUMAR, AGP for Respondent(s) : 1 - 4, 
MR RM CHHAYA for
Respondent(s) : 2 -
5. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/04/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Ms
Manisha Lavkumar, learned AGP accepts notice on behalf of respondent
Nos. 1 to 4. Mr RM Chhaya, learned counsel accepts notice on behalf
of the 5th respondent. Notice waived.

Having
heard the learned counsel for the parties and being satisfied with
the ground, the delay of 68 days in preferring the appeal is
condoned. The Civil Application stands disposed of.

The
Office is directed to register Letters Patent Appeal (Stamp) No.
1863 of 2006.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top