Gujarat High Court
Dushyant vs State on 17 March, 2011
Gujarat High Court Case Information System
Print
CA/690/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 690 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2769 of 2010
In
SPECIAL CIVIL APPLICATION No. 6995 of 2010
=========================================
DUSHYANT
BABUBHAI RAJPUT - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR DG
CHAUHAN for
Petitioner(s) : 1,
Mr N J Shah, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 17/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
Mr D G Chauhan, learned counsel for the applicant and Mr N J Shah,
learned AGP for respondents No.1 & 2. The delay caused in filing
the Appeal is sufficiently explained in the application. This
appliction is accordingly allowed. The delay caused in filing the
Appeal is condoned. Rule is made absolute.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top