Gujarat High Court
Shri vs State on 3 August, 2010
Gujarat High Court Case Information System
Print
CA/7593/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7593 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 237 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11629 of 2009
=================================================
SHRI
JETPUR PANJRAPOL MAHAJAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
NM KAPADIA for Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 03/08/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Perused
the petition and also heard Ms Krina P Calla, learned AGP who was
appearing on behalf of the respondents. Notice waived. Being
satisfied with the ground shown, the delay of 35 days in preferring
the Letters Patent Appeal is condoned.
The
Civil Application stands disposed of.
The
Letters Patent Appeal be listed for admission on 30th
August, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top