Gujarat High Court
Mohmedkhan vs State on 26 August, 2010
Gujarat High Court Case Information System
Print
CA/7597/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7597 of 2005
In
SECOND
APPEAL (STAMP NUMBER) No. 96 of 2005
==============================================================
MOHMEDKHAN
HABIBKHAN PATHAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1,
MR LB DABHI, AGP for
Respondents.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 10/10/2005
ORAL
ORDER
1. Rule.
Learned Assistant Government Pleader, Mr. Dabhi, waives service on
behalf of the respondents.
2. Heard
the learned advocates for parties. In light of what is stated in the
application, it cannot be said that the delay has remained
unexplained. It deserves to be condoned and is condoned. Rule is
made absolute with no order as to costs.
[
A. L. DAVE, J. ]
gt
Top