Gujarat High Court High Court

Appearance : vs Unknown on 23 February, 2010

Gujarat High Court
Appearance : vs Unknown on 23 February, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13416/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 13416 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2179 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4947 of 2009
 

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


 

LABHUBHAI
VASTABHAI SITAPARA 

 

Versus
 

STATE
OF GUJARAT & ORS
 

======================================
 
Appearance : 
MR
MA BUKHARI for  Applicant 
RULE SERVED for
Opponents 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

                    Date
: 23/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Rule
is served. None appears on behalf of the Opponents.

Having
regard to the facts and circumstances of the case and having regard
to the grounds stated in the application, there is sufficient
cause to condone the delay caused in filing the Appeal. Hence, the
application is allowed. Delay caused in filing the Appeal is
condoned. Rule made absolute.

(BHAGWATI
PRASAD, J.) (BANKIM.N.MEHTA, J.)

pnnair

   

Top