Gujarat High Court
Sipai vs State on 6 May, 2010
Gujarat High Court Case Information System
Print
CA/4929/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4929 of 2010
=========================================
SIPAI
HASANBHAI UMERBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
MAHENDRA K PATEL for
Petitioner(s) : 1,
MR AJ DESAI 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
: 06/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Taking
into consideration the facts and after hearing the counsel for the
State and being satisfied with the grounds, delay of 54 days in
preferring the application is condoned. MCA be registered. Civil
Application stands disposed of.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top