Gujarat High Court High Court

Mohansinh vs State on 30 April, 2010

Gujarat High Court
Mohansinh vs State on 30 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4656/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4656 of 2010
 

In


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 890 of 2010
 

In
STAMP NUMBER (SPL.C.A.) No. 9752 of 2009
 

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

MOHANSINH
VECHATBHAI PATELIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=============================================
Appearance : 
MRHARSHADKPATEL
for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
 
ORAL
ORDER

Heard.

On
the facts and circumstances of the case this application is allowed
in terms of para 9(B). Application stands disposed of accordingly.

(K.S.JHAVERI,J.)

pawan

   

Top