Gujarat High Court High Court

State vs Karimulla on 18 February, 2011

Gujarat High Court
State vs Karimulla on 18 February, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/64/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 64 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2028 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 11415 of 2009
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

KARIMULLA
NASRUDIN DIVAN - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Rule
returnable on 18.3.2011.

(V.M.Sahai,
J.)

Sreeram. (G.B.Shah,
J.)

   

Top