Gujarat High Court High Court

B vs State on 6 December, 2010

Gujarat High Court
B vs State on 6 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9225/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9225 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1476 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 6572 of 1994
 

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

 

B
P VORA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHENDRA K PATEL for
Petitioner(s) : 1, 
MR NJ SHAH, AGP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 1, 
MR HS MUNSHAW for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Heard
learned counsel Mr. Munshaw.

Delay
of 31 days in preferring the appeal is explained by uncontroverted
averments and hence the application is allowed and rule is made
absolute with no order as to costs.

[
D. H. WAGHELA, J. ]

[
J.C. UPADHYAYA, J.]

* Pansala.

   

Top