Gujarat High Court High Court

Appearance vs Mr Nj Shah on 28 March, 2011

Gujarat High Court
Appearance vs Mr Nj Shah on 28 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15720/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15720 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1735 of 2010
 

In


 

CIVIL
APPLICATION No. 13329 of 2009
 

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

 

KARSAN
NARASIBHAI VAJA 

 

Versus
 

STATE
OF GUJARAT AND OTHERS 

 

=========================================================
 
Appearance
: 
MS
ARCHANA AMIN for MR MK VAKHARIA
for
the Applicant  
MR NJ SHAH, ASSTT GOVERNMENT PLEADER for Respondent
Nos.1 & 3 
MR HS MUNSHAW for Respondent Nos.2 & 4.
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 28/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Heard
learned counsel for the parties.

Cause
shown in the application for condonation of delay is sufficient. The
application is allowed. Delay is condoned. Rule is made absolute.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top