Gujarat High Court
State vs Aher on 8 August, 2008
Gujarat High Court Case Information System
Print
CA/152119/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1521 of 1999
In
FIRST
APPEAL No. 6723 of 1998
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
AHER
HAMIR KALA & 2 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP, for
Petitioner(s) : 1
- 3.
None
for Respondent(s) : 1,
RULE
SERVED for
Respondent(s) : 1.2.1,
1.2.2,1.2.3 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/08/2008
ORAL
ORDER
Heard.
On the facts and circumstances of the case, since sufficient cause is
shown, delay is condoned and application is granted accordingly. No
order as to costs.
[K.S.
JHAVERI, J.]
ar
Top