Gujarat High Court
=========================================Appearance vs Mr on 12 May, 2010
Gujarat High Court Case Information System
Print
CA/5182/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5182 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1732 of 2009
To
CIVIL
APPLICATION No. 5188 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1738 of 2009
=========================================
STATE
OF GUJARAT AND ANOTHER
Versus
KESARBEN
LAKHMANBHAI GADHVI AS LEGAL HEIR OF LATE
=========================================Appearance
:
MS MONALI
BHATT, ASSTT GOVERNMENT PLEADER
for the Applicants
MR
AV PRAJAPATI for the Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 12/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
RULE.
MR. A.V. Prajapati, learned counsel, waives service of rule for the
respondent.
For
the reasons stated in the applications, delay is condoned. Rule is
made absolute accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top