Gujarat High Court High Court

Labhubhai vs State on 1 September, 2010

Gujarat High Court
Labhubhai vs State on 1 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2119/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2119 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 118 of 2010
 

In
STAMP NUMBER (SPL.C.A.) No. 4145 of 2009
 

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


 

LABHUBHAI
POPATBHAI KATRODIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BM MANGUKIYA for Petitioner(s) : 1,                                  
            MS BELA A PRAJAPATI for Petitioner(s) : 1, 
MR NK RAVAL
AGP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 01/09/2010 

 

 
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. The application, therefore, stands disposed
of accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top