Gujarat High Court
State vs Ghusabhai on 30 July, 2008
Gujarat High Court Case Information System
Print
CA/3405/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3405 of 1996
In
FIRST
APPEAL No. 39 of 1996
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
GHUSABHAI
HARIBHAI LUNAGARIA - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
MR
YOGESH S LAKHANI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/07/2008
ORAL
ORDER
Heard.
Considering the facts of the case, sufficient cause has been shown to
condone the delay in question. Hence, the delay is condoned. The
application stands disposed of accordingly. Rule is made absolute.
First
Appeal to come up for admission hearing on 06.08.2008.
[K.
S. JHAVERI, J.]
Pravin/*
Top