Gujarat High Court High Court

Sirajbhai vs State on 15 July, 2011

Gujarat High Court
Sirajbhai vs State on 15 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6432/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6432 of 2011
 

With


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1231 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 5269 of 2010
 

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

 

SIRAJBHAI
GULMNABI VORA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS KHATANA for
Petitioner(s) : 1,MS.DILBUR CONTRACTOR for Petitioner(s) : 1, 
MS
VANDANA BHATT, AGP for Respondent(s) : 1, 
None for Respondent(s) :
2 - 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/07/2011 

 

ORAL
ORDER

The
applicant is permitted to withdraw both the applications to file
afresh along with proper authorization. Both the applications stand
disposed of as withdrawn.

(K.M.THAKER,
J.)

jani

   

Top