Gujarat High Court High Court

State vs Jashwantrai on 3 March, 2010

Gujarat High Court
State vs Jashwantrai on 3 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/862/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 862 of 2005
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 77 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 4615 of
1999 
 
=============================================
 

STATE
OF GUJARAT & 3 - Petitioner(s)
 

Versus
 

JASHWANTRAI
G TRIVEDI - Respondent(s)
 

============================================= 
Appearance
: 
GOVERNMENT PLEADER for
Petitioner(s) : 1 - 4. 
RULE NOT RECD BACK for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 03/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As
requested, post the matter on 09.03.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top