Gujarat High Court High Court

State vs Padmaben on 21 July, 2008

Gujarat High Court
State vs Padmaben on 21 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5020 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 58 of 2008
 

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

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

PADMABEN
VASUDEV - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1
- 2. 
MR
ANAND B GOGIA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

Heard
Mr. Makwana learned AGP for the applicant and Mr. Gogiya for the
respondent. The delay of 161 days caused in filing the above second
appeal is condoned. Rule made absolute.

Second
Appeal to be listed for admission hearing on 23.7.2008.

(K.S.

JHAVERI, J.)

mandora/

   

Top