Gujarat High Court
State vs Himmatbhai on 30 June, 2009
Gujarat High Court Case Information System
Print
CA/6648/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6648 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 427 of 2009
In
SPECIAL CIVIL APPLICATION No. 26259 of 2006
=============================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
HIMMATBHAI
BABUBHAI MANGAROLIYA & 1 - Respondent(s)
=============================================
Appearance :
MR DEVANG
VYAS ASST GOVERNMENT PLEADER for Petitioner(s)
: 1 - 3.
None for Respondent(s) : 1 -
2.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/06/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Issue
notice to the respondents on Civil Application for condonation of
delay, returnable on 13th July, 2009.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
kailash
Top