Gujarat High Court High Court

State vs Julaha on 18 September, 2008

Gujarat High Court
State vs Julaha on 18 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/924020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9240 of 2008
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 999 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 7853 of 2005
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 999 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 7853 of 2005
 

 
=========================================


 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

JULAHA
(ANSARI) SAFIULLAH JAMALUDDIN - Respondent(s)
 

=========================================
 
Appearance : 
MR
KT DAVE AGP for Petitioner(s) : 1 - 3. 
NOTICE
SERVED for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

Date
: 18/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Heard
Mr. K.T. Dave, learned A.G.P. for the applicants-appellants.

Though
Rule is served, no reply is filed to the Civil Application for
condonation of delay by the opponent-respondent.

Sufficient
cause having been shown, the delay of 95 days in filing the Letters
Patent Appeal is condoned.

Rule
is made absolute.

Letters
Patent Appeal be given regular number and post it for admission
hearing on 25.09.2008.

(K.S.

RADHAKRISHNAN, C.J.)

(MOHIT
S. SHAH, J.)

[sn
devu] pps

   

Top