Gujarat High Court
Mahendrabhai vs State on 3 March, 2010
Gujarat High Court Case Information System
Print
CA/2096/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2096 of 2010
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2151 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1101 of 2009
=================================================
MAHENDRABHAI
PARSHOTTAMBHAI PATEL LEGAL HEIR OF PARSHOTTAM - Petitioner(s)
Versus
STATE
OF GUJARAT & 15 - Respondent(s)
=================================================
Appearance :
MR
GIRISH M DAS for Petitioner(s) : 1,
MR DEVANG VYAS, AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
16.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/03/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard the counsel for the applicant and the counsel for the State and
being satisfied with the ground, the delay of 40 days in filing the
petition for restoration is condoned. The Civil Application stands
disposed of.
The
Office is directed to register Misc. Civil Application (Stamp) No.
2151 of 2009 and treat the same as disposed of in terms of the order
in the Misc. Civil Application.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top