Gujarat High Court High Court

Solanki vs State on 20 July, 2011

Gujarat High Court
Solanki vs State on 20 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7273/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7273 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 993 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 2944 of 2011
 

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

 

SOLANKI
MANIBEN MAGANLAL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JT TRIVEDI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 20/07/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
application has been filed for condonation of delay of 34 days in
preferring the appeal against the order dated 8th March,
2011 passed by the learned Single Judge in Special Civil Application
No. 2944 of 2010.

Notice
on the respondents. Mr. Pranav Dave, learned AGP accepts and waives
notice on behalf of respondents.

Having
heard the learned counsel for the parties and being satisfied with
the ground of delay, delay of 34 days caused in preferring the appeal
is condoned. The application stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.PARDIWALA,
J.]

pirzada/-

   

Top