Gujarat High Court
State vs D on 17 September, 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
To
LETTERS
PATENT APPEAL No. 1998 of 2010
=================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
D
J VAGHELA & 11 - Respondent(s)
=================================================
Appearance :
Ms.
Krina Calla AGP for Petitioner(s) :
1 - 3.
DS AFF.NOT FILED (N) for Respondent(s) : 1 - 11.
- for
Respondent(s) : 0.0.0
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Petition
for condonation of delay of 279 in filing appeal is preferred. The
respondents were issued notice but no affidavit opposing prayer has
been preferred.
Having
heard learned counsel for the parties and being satisfied with the
grounds shown, delay of 279 days in preferring the appeal is
condoned. Civil Application stands disposed of. Letters Patent Appeal
be listed before the appropriate Bench on 14th October 2010.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top