Gujarat High Court
Patel vs State on 4 October, 2010
Gujarat High Court Case Information System
Print
CA/9480/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9480 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2317 of 2010
=================================================
PATEL
PASHABHAI HIRDAS - Petitioner
Versus
STATE
OF GUJARAT & 1 - Respondents
=================================================
Appearance :
MR
AMIT C NANAVATI for Petitioner:
MS. SHACHI MATHUR, LD. AGP for
Respondent : 1,
RULE SERVED for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/10/2010
ORAL
ORDER
Heard
learned advocate for the parties. Looking to the averments made in
the application, the delay occurred in filing the appeal deserves to
be condoned. Application is accordingly allowed. Delay is condoned.
First Appeal may come up for admission hearing in due course. Rule
made absolute.
[
S.R. BRAHMBHATT, J ]
/vgn
Top