Gujarat High Court
Spl.Laq vs Maniben on 25 August, 2008
Gujarat High Court Case Information System
Print
CA/232920/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2329 of 2005
In
FIRST
APPEAL (STAMP NUMBER) No. 1280 of 2004
=========================================================
SPL.LAQ
OFFICER - Petitioner(s)
Versus
MANIBEN
AMBALAL & 4 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.3.1, 1.3.2, 1.3.3, 1.3.4, 1.3.5, 1.3.6, 1.3.7, 1.3.8,1.3.9
-
for Respondent(s) : 0.0.0, 0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/08/2008
ORAL
ORDER
Heard.
In view of the averments made in the application, delay caused in
filing the first appeal is hereby condoned. Civil Application is
allowed accordingly. Rule is made absolute accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top