Gujarat High Court
Sabarkantha vs State on 30 March, 2010
Gujarat High Court Case Information System
Print
CA/7049/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7049 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 40 of 2005
In
SPECIAL CIVIL APPLICATION No. 2678 of 1999
With
LETTERS
PATENT APPEAL [STAMP NUMBER 40 of 2005] No.553 of 2010
In
SPECIAL CIVIL APPLICATION No. 2678 of 1999
==================================================
SABARKANTHA
JILLA ADIVASI KALYAN SAMITI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==================================================
Appearance :
MR
BHARAT T RAO for Petitioner(s) : 1,
MR DEVANG VYAS ASST GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
==================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
learned counsel Mr.B.T.Rao for the applicant-appellant and learned
AGP Mr.Devang Vyas for the respondent-State.
Being
satisfied with the grounds, delay of 147 days in preferring Appeal is
condoned. Civil Application stands disposed of.
Office
is directed to register Letters Patent Appeal and place the same on
21st April 2010.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top