Gujarat High Court
Dhanlaxmi vs State on 17 October, 2008
Gujarat High Court Case Information System
Print
CA/15363/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15363 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1076 of 2007
In
SPECIAL CIVIL APPLICATION No. 8684 of 2006
=========================================================
DHANLAXMI
V.SHUKLA - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
ANAND L SHARMA for
Petitioner(s) : 1,
MS. MANISHA LAVKUMAR AGP for Respondent(s) :
1, 3, 5,
NOTICE SERVED for Respondent(s) : 2, 4,
MR DHAVAL D
VYAS for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
1. No
affidavit is filed controverting the averments made in the
application.
2. We
have heard the learned counsel for the parties.
3. Sufficient
cause is shown for condonation of delay. Application is allowed.
Delay is condoned.
4. List
the LPA for admission hearing on 14.11.2008.
(K.S.
Radhakrishnan C.J.)
(Akil
Kureshi, J.)
…
(karan)
Top