Gujarat High Court High Court

Kantaben vs State on 24 October, 2008

Gujarat High Court
Kantaben vs State on 24 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/458620/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4586 of 2007
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2721 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 1360 of 2006
 

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


 

KANTABEN
DURLABHAI KANTHARIA & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SHITAL R PATEL for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2,
2.2.1, 2.2.2, 2.2.3,2.2.4  
MR APURVA DAVE, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 - 3, 3.2.1, 3.2.2, 3.2.3,3.2.4
 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

                             and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 24/10/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Since
sufficient cause is shown for the delay of 282 days in filing the
Letters Patent Appeal, the delay is condoned.

Rule
is made absolute.

The
application stands disposed of.

The
Office shall give regular number to Letters Patent Appeal (Stamp)
No.2721 of 2006.

[M.S.

SHAH, J.]

[HARSHA
DEVANI, J.]

sundar/-

   

Top