Gujarat High Court High Court

Nareshbhai vs State on 22 September, 2010

Gujarat High Court
Nareshbhai vs State on 22 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5902/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5902 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1376 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 11488 of
2009 
 
=================================================
 

NARESHBHAI
THAKOREBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

================================================= 
Appearance
: 
MR
NV GANDHI for Petitioner(s) : 1 - 4. 
MRS. KRINA CALLA AGP for
Respondent(s) : 1 - 5. 
MR SATYAM Y CHHAYA for Respondent(s) :
6, 
NOTICE SERVED BY DS for Respondent(s) :
7, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 22/09/2010 

 

ORAL
ORDER

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

Heard
learned counsel for the petitioner. Mrs. Krina Calla appears for
respondents nos. 1 to 5. Inspite of notice, the other respondents
have not filed affidavit opposing the case. Being satisfied with the
grounds, 93 days of delay in preferring appeal is condoned. Civil
Application stands disposed of. Post the Letters Patent Appeal on
20.10.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top