Gujarat High Court
State vs Jayendra on 2 February, 2010
Gujarat High Court Case Information System
Print
CA/616/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 616 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 380 of 2008
In
SPECIAL CIVIL APPLICATION No. 18162 of 2006
=========================================================
STATE
OF GUJARAT & 3 - Petitioner(s)
Versus
JAYENDRA
D. SOLANKI - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 4.
MR AS SUPEHIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 02/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
For
the reasons given in the application, delay is condoned. Rule made
absolute.
The
Letters Patent Appeal be placed on board on 22.2.2010.
(BHAGWATI
PRASAD, J)
(BANKIM
N. MEHTA, J)
(pkn)
Top