Gujarat High Court
State vs Jagabhai on 15 April, 2011
Gujarat High Court Case Information System
Print
CA/12895/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12895 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2972 of 2010
=========================================
STATE
OF GUJARAT & 3 - Petitioner(s)
Versus
JAGABHAI
BHAGABHAI BARIA - Respondent(s)
=========================================
Appearance :
Mr.
A.J.Desai, Assistant GOVERNMENT PLEADER for the
applicants.
MR ASHISH H SHAH for the
Respondent.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 20/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
On
oral request of learned Assistant Government Pleader Mr. Desai,
applicant nos.3 and 4 are permitted to be transposed as respondent
nos. 2 and 3. Amendment to be carried out forthwith. upon amendment
being carried out, notice of Rule be issued against respondent nos. 2
and 3 returnable on 2nd March, 2011. Direct service is permitted.
(A.L.Dave,J)
(V.M.Sahai,J)
***vcdarji
Top