Gujarat High Court High Court

State vs Bharatiben on 28 June, 2010

Gujarat High Court
State vs Bharatiben on 28 June, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3499/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3499 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 491 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 18736 of 2007
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD  
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

STATE
OF GUJARAT - Petitioner
 

Versus
 

BHARATIBEN
M TRIVEDI & 3 - Respondents
 

=================================================
 
Appearance : 
MS. MOXA
THAKKAR for Petitioner: 
RULE SERVED for
Respondents : 1 -
4. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 28/06/2010 

 

 
 
ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned AGP for the applicant State. This civil application is filed
for condoning the delay of 70 days caused in preferring Letters
Patent Appeal.

Considering
the reasons advanced by learned AGP for the applicant and the points
stated in the application, present application deserves to be
allowed. Accordingly this application is allowed. The delay caused in
preferring Letters Patent Appeal is condoned. Rule made absolute.

Registry
is directed to give regular number to the appeal and list it in due
course.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top