Gujarat High Court High Court

State vs Mehul on 9 September, 2010

Gujarat High Court
State vs Mehul on 9 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10366/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10366 of 2010
 

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

 

STATE
OF GUJARAT, THROUGH DEPUTY SECRETRAY, K L TABIYAR, - Petitioner(s)
 

Versus
 

MEHUL
DINESHCHANDRA THANKI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MOXA THAKKAR, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 09/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 7.10.2010.

(A.L.

DAVE, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top