Gujarat High Court
State vs Jitubhai on 23 August, 2010
Gujarat High Court Case Information System
Print
CA/5360/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5360 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 428 of 2010
To
LETTERS
PATENT APPEAL No. 1609 of 2010
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
JITUBHAI
HASTIMAL BOKDIYA - Respondent(s)
=========================================================
Appearance
:
MR
JK SHAH AGP
for
Petitioners
NOTICE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 23rd August 2010
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard learned counsel for
the petitioners. Being satisfied on the ground, delay of 98 days in
preferring the Appeal is condoned. Civil Application stands disposed
of.
Appeal be registered and
listed for hearing on 20th September 2010.
{S.J Mukhopadhaya, CJ.}
{K.M Thaker, J.}
Prakash*
Top