Gujarat High Court
Karsan vs State on 26 April, 2011
Gujarat High Court Case Information System
Print
LPA/673/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 673 of 2011
In
CIVIL
APPLICATION No. 13329 of 2009
In
MISC.CIVIL APPLICATION - FOR RESTORATION No. 3276 of 2009
=========================================
KARSAN
NARASIBHAI VAJA - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
Ms. Archana
Amin for MR MK VAKHARIA for the Appellant.
None
for Respondent(s) : 1,3 - 4.
MR HS MUNSHAW for Respondent
no.2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 26/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
One
month’s time is allowed to learned counsel for the respondents for
filing counter affidavit of delay condonation application. Three
weeks’ time thereafter granted to the learned counsel for the
appellant for filing reply, if any. List this matter on 22nd June,
2011.
(V.M.Sahai,J)
(G.B.Shah,J)
***vcdarji
Top