Gujarat High Court High Court

Rajkot vs State on 11 February, 2010

Gujarat High Court
Rajkot vs State on 11 February, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1504/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1504 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 231 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 7597 of 2009
 

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

 

RAJKOT
DISTRICT PANCHAYAT & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL R JOSHI for
Petitioner(s) : 1 - 3. 
MR PRANAV TRIVEDI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 
MR SS JADEJA for MR PP MAJMUDAR for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Rule.

Mr. Trivedi, learned AGP waives service of notice of Rule for
respondent No.1 and Mr. Jadeja, learned advocate for Mr. PP Majmudar,
learned advocate waives service of notice of Rule for respondent
No.2.

For
the reasons stated in the application, delay is condoned. Rule is
made absolute.

(BHAGWATI
PRASAD, J.)

(BANKIM
N.MEHTA, J.)

shekhar/-

   

Top