Gujarat High Court High Court

Gunvantiben vs State on 9 July, 2010

Gujarat High Court
Gunvantiben vs State on 9 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14452/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DELAY No. 14452 of 2007
 

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

 

GUNVANTIBEN
B SANGHVI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K SAVJANI for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 2, 2.2.1,2.2.2 - for
Petitioner(s) : 3, 
MS TRUSHA PATEL ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/07/2010 

 

 
 
ORAL
ORDER

Learned
advocate appearing on behalf of the applicants seeks permission to
withdraw the present application with a liberty to file two separate
Civil Applications for condonation of delay of 1266 days and 2809
days, respectively.

Permission
as prayed for is granted. Present application is dismissed as
withdrawn with above liberty. Rule is discharged. No costs.

[M.R.

SHAH, J.]

rafik

   

Top