Gujarat High Court High Court

State vs Ratanben on 26 October, 2010

Gujarat High Court
State vs Ratanben on 26 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11369/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11369 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1609 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5714 of 1996
 

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


 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

RATANBEN
LAXMICHAND DAYAL & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RASHESH RINDANI AGP  for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 2. 
MR
JR NANAVATI for Respondent(s) : 1, 
MR AS ASTHAVADI for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 26/10/2010 

 

 
 
ORAL
ORDER

Though
served, none appears for the respondents.

Heard
learned Assistant Government Pleader for the petitioner- State.
Considering the facts and circumstances of the case sufficient cause
has been shown to condone the delay in question. Hence, delay is
condoned. Rule is made absolute with no order as to costs.

Misc.

Civil Application (Stamp Number) No. 1609 of 2010 to be listed on
28.10.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top