Gujarat High Court
Nalinbhai vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
CA/9031/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9031 of 2010
With
MISC.
CIVIL APPLICATION NO. 2161 of
2010
=========================================================
NALINBHAI
CHHATRASING CHAUDHARY - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
NILESH I JANI for Petitioner(s) : 1,
MR KP RAVAL AGP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 18/08/2010
ORAL
COMMON ORDER
RULE.
Mr. K.P. Raval learned AGP waives service of rule on behalf of the
respondent.
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. Rule is made absolute with no order as to
costs.
[K.S.
JHAVERI, J.]
ORDER
ON MISC.CIVIL APPLICATION
RULE.
Mr. K.P. Raval learned AGP waives service of rule on behalf of the
respondent.
Heard.
In view of the averments made in the application, the same is granted
in terms of para 6[a]. The learned counsel for the applicant shall
remove the office objections on or before 25.08.2010. The application
stands disposed of. Rule is made absolute.
Registry
is directed to list main matter for hearing on 27.08.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top