Gujarat High Court High Court

Bachubhai vs State on 29 July, 2011

Gujarat High Court
Bachubhai vs State on 29 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15624/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 15624 of 2010
 

In
MISC.CIVIL APPLICATION (STAMP NUMBER) No. 384 of 2009
 

To


 

CIVIL
APPLICATION No. 15638 of 2010
 

IN


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 398 of 2009 

 

WITH
 

FIRST
APPEAL (STAMP NUMBER) No. 727 of 2009
 

To


 

FIRST
APPEAL (STAMP NUMBER) No. 741 of 2009
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 2326 of 2009
 

To


 

CIVIL
APPLICATION (STAMP NUMBER) No. 2340 of 2009


 

With


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 384 of 2009
 

To


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 398 of 2009
 
 
=========================================================

 

BACHUBHAI
VISABHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MSMOHINIJBHAVSAR
for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/07/2011 

 

 
 
ORAL
ORDER

In
spite of sufficient time granted by this court to remove office
objections, the same are still not removed. It appears that the
applicant is not interested in proceeding with the matter. Civil
Application for condonation of delay therefore stands dismissed for
default.

In
that view of the matter, as the delay is not condoned, first appeal
(st) also shall not survive and is accordingly disposed of. Civil
Applications for stay as well as Misc. Civil Applications also stand
disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top