Gujarat High Court High Court

State vs Manjulaben on 29 August, 2011

Gujarat High Court
State vs Manjulaben on 29 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8392/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8392 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 927 of 2011
 

In
CIVIL APPLICATION No. 12666 of 2010
 

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

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

MANJULABEN
PUNJALAL DABHI - Respondent(s)
 

================================================= 
Appearance
: 
Mr N J Shah, Asstt.GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
 
ORAL
ORDER

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

We
have heard the learned AGP for the applicants.

RULE

returnable on 3.10.2011.

[V.

M. SAHAI, J.]

[G.

B. SHAH, J.]

msp

   

Top