Gujarat High Court High Court

Nisarata vs State on 18 August, 2010

Gujarat High Court
Nisarata vs State on 18 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5083/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5083 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2167 of 2009
 

In
 


SPECIAL
CIVIL APPLICATION No. 11728 of 2003
 

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


 

NISARATA
SUMITABEN SAKAJIBHAI - Petitioner
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=================================================
 
Appearance : 
MR
RD DAVE for Petitioner: 
MS. MOXA THAKKAR, LD. AGP for
Respondent:1, 
RULE SERVED for Respondents : 1, 3, 
MR RA MISHRA
for Respondent: 2, 
=================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned advocate for the parties. Delay condoned. Rule made absolute.
Application is disposed of.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top