Gujarat High Court
Kantaben vs State on 27 April, 2010
Gujarat High Court Case Information System
Print
CA/4399/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4399 of 2010
=========================================================
KANTABEN
R PANDYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MR JK SHAH, ASST GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/04/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the delay caused
in filing Civil Application (ST) No. 5560 of 2010 is required to be
condoned. Accordingly, delay is condoned. Present Civil Application
is allowed accordingly. Civil Application for bringing legal heirs on
record to come up on board on 03.05.2010.
(K.S. JHAVERI, J.)
Divya//
Top