Gujarat High Court
Gadhiya vs State on 17 March, 2011
Gujarat High Court Case Information System
Print
CA/2936/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No. 2936 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 875 of 2010
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2942 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 881 of 2010
With
CIVIL
APPLICATION No. 2943 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 883 of 2010
To
CIVIL
APPLICATION No. 2947 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 887 of 2010
WITH
CIVIL
APPLICATION No. 2948 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 889 of 2010
To
CIVIL
APPLICATION No. 2950 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 891 of 2010
WITH
CIVIL
APPLICATION No. 2951 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 894 of 2010
To
CIVIL
APPLICATION No. 2959 of 2011
In
FIRST APPEAL (STAMP NUMBER) No.902 of 2010
WITH
CIVIL
APPLICATION No. 2960 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 904 of 2010
To
CIVIL
APPLICATION No. 2967 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 911 of 2010
WITH
CIVIL
APPLICATION No. 2969 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 912 of 2010
To
CIVIL
APPLICATION No. 2973 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 916 of 2010
WITH
CIVIL
APPLICATION No. 2974 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 918 of 2010
To
CIVIL
APPLICATION No. 2976 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 920 of 2010
WITH
CIVIL
APPLICATION No. 2977 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 922 of 2010
WITH
CIVIL
APPLICATION No. 2979 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 923 of 2010
To
CIVIL
APPLICATION No. 2984 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 928 of 2010
=========================================================
GADHIYA
HIRABEN KACHARAJI – Petitioner(s)
Versus
STATE
OF GUJARAT – Respondent(s)
=========================================================
Appearance
:
MR
R.K.MANSURI for
Petitioner(s) : 1,
MS SACHI MATHUR, AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/03/2011
ORAL
COMMON ORDER
Rule,
returnable on 28.03.2011.
Ms.Sachi Mathur, learned AGP waives service of notice of Rule for
respondent.
(J.C.UPADHYAYA,
J.)
(binoy)
Top