Gujarat High Court High Court

Shrimati vs State on 14 June, 2010

Gujarat High Court
Shrimati vs State on 14 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3133/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3133 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2536 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 3582 of 1983
 

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


 

SHRIMATI
INDUBEN KANAIYALAL DAVE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HEMANG R RAWAL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/06/2010 

 

 
ORAL
ORDER

Rule.

Learned AGP Mrs. Krina Calla waives service of rule.

Heard
learned counsel for the applicant. Looking to the averments made in
the application and the facts of the case, the delay caused in filing
restoration application is condoned. The application stands disposed
of accordingly. Rule is made absolute.

[K.S.

JHAVERI, J.]

Pravin/*

   

Top