Gujarat High Court High Court

Bhati vs State on 2 February, 2011

Gujarat High Court
Bhati vs State on 2 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/600/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 600 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 2767 of 2010
 

In
CIVIL APPLICATION - FOR STAY No. 10956 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 10956 of 2010
 

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

 

BHATI
CHANDRASINH DOWLATSINHJI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NV GANDHI
for
Petitioner 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE       MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER   2nd February 2011
		
	

 

 ORAL
ORDER

(Per : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This petition has been preferred to condone delay
of 4 days in preferring the proposed Appeal. Perused the petition.
Copy has already been served on the counsel for the respondents.
Being satisfied with the ground shown, the delay of 4 days in
preferring the appeal is condoned. Civil Application stands disposed
of. Post Letters Patent Appeal on 10th March 2011.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top