Gujarat High Court
State vs Mukundprasad on 20 July, 2011
Gujarat High Court Case Information System
Print
CA/6362/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.6362 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 663 of 2011
In
SPECIAL
CIVIL APPLICATION No. 9919 of 1995
======================================
STATE
OF GUJARAT & 2 - Petitioners
Versus
MUKUNDPRASAD
CHANDUBHAI VALAND - Respondent
======================================
Appearance
:
MR NJ SHAH,
AGP
for Applicants.
MR KL DAVE for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 20/07/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard Mr. N.J. Shah, learned Assistant Government Pleader for
applicants and Mr. K. L. Dave learned counsel for the respondent.
Delay
is of 390 days and the same has satisfactorily been explained.
Hence, delay is condoned. This application is allowed. Rule is made
absolute. The parties shall bear their own costs.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top