Gujarat High Court High Court

Prabhatbha vs State on 7 September, 2010

Gujarat High Court
Prabhatbha vs State on 7 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10293/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10293 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1496 of 2009
 

In
 


SPECIAL
CIVIL APPLICATION No. 3504 of 2009
 

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


 

PRABHATBHA
MAHENDRASINH ZALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SM CHUDASAMA for Petitioner(s) : 1,                                  
                                                        MR BHUNESH C
RUPERA for Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
6. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/09/2010  
ORAL ORDER

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

Heard
the counsel for the petitioner and Mr UA Trivedi, learned Additional
Govt. Pleader who appears and waives notice on behalf of the State of
Gujarat, the Collector, Ahmedabad and the Mamlatdar, Dhandhuka.
Being satisfied with the ground shown, the delay of 44 days in
preferring the Letters Patent Appeal is condoned.

The
Civil Application stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

Sundar/*

   

Top