Gujarat High Court High Court

Mansuri vs State on 5 March, 2010

Gujarat High Court
Mansuri vs State on 5 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2401/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2401 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 300 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 13105 of 2009
 

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


 

MANSURI
SAMIRBHAI HUSSAINBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=============================================
 
Appearance : 
MR
AFTAB HUSEN ANSARI for Petitioner(s) : 1, 
None for Respondent(s) :
1 - 4. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 05/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
AGP Mr.Devang Vyas accepts notice on behalf of the respondents Nos.1,
2 and 3.

Notice
on fourth respondent. Counsel for the petitioner may serve a copy of
the Civil Application and Memo of Letters Patent Appeal on
Mr.P.S.Champaneri, Learned Assistant Solicitor General of India who
normally appears for the Union of India. The applicant-petitioner and
the respondents may file supplementary affidavit including the
government’s decision, if any, to enhance the amount of compensation.

Post
the matter on 16th
March 2010.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top