Gujarat High Court High Court

Rabari vs State on 24 February, 2010

Gujarat High Court
Rabari vs State on 24 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/851/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 851 of 2010
 

In


 

CIVIL
APPLICATION No. 13030 of 2009
 

In
 


SECOND
APPEAL No. 170 of 1995
 

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


 

RABARI
SHARDUL NAJA, DECEASED THRO LEGAL HEIR - Petitioner
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=================================================
 
Appearance : 
MR
ANSHIN H DESAI for Petitioner: 
GOVERNMENT PLEADER for Respondent
: 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
ORAL
ORDER

Ms.

Vandana Bhatt, learned AGP seeks time for filing further affidavit in
reply indicating therein specifically as to the prejudice that may
cause on accepting the delay condonation application. Time as sought
for is granted. Matter, at her request is kept on 10/3/2010.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top