Gujarat High Court
Gunvantiben vs State on 18 October, 2010
Gujarat High Court Case Information System
Print
CA/11833/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11833 of
In
SPECIAL CIVIL APPLICATION
No. 6003 of 1999
=========================================================
GUNVANTIBEN
B SANGHVI & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
YN OZA with MR RAJESH K SAVJANI for Petitioner(s) : 1, 1.2.1,
1.2.2,1.2.3 - 2, 2.2.1,2.2.2 - 3.
MR PRANAV DAVE AGP for
Respondent(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 18/10/2010
ORAL
ORDER
Heard.
On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted. Rule is made absolute with no order as to
costs.
[K.S.
JHAVERI, J.]
/phalguni/
Top