Gujarat High Court
State vs D on 16 August, 2010
Gujarat High Court Case Information System
Print
CA/5565/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5565 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 350 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2478 of 2001
=================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
D
J VAGHELA & 11 - Respondent(s)
=================================================
Appearance :
MR
JASWANT K SHAH, AGP for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 - 11.
- for
Respondent(s) : 0.0.0
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/08/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr
BD Karia, learned counsel accepts notice on behalf of respondent No.
12 and waives notice.
Notice
on the rest of the respondents. Direct notice is permitted.
Post
the Civil Application and the proposed Letters Patent Appeal on 27th
August, 2010 alongwith Civil Application No. 3453 of 2010 and
analogous cases.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top