Gujarat High Court High Court

State vs Savitaben on 24 June, 2010

Gujarat High Court
State vs Savitaben on 24 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3475/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3475 of 2009
 

In


 

CIVIL
APPLICATION (STAMP NUMBER) No. 3419 of 2008
 

In
LETTERS PATENT APPEAL No. 666 of 1997
 

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


 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

SAVITABEN
WD/O SURSINH UMEDSINH SOLANKI & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MS
MANISHA LAVKUMAR, ASSISTANT GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3,1.2.4 -
2. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

					Date
: 24/06/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Taking
into consideration the fact that applicant has not properly
explained the delay of 2092 days in preferring CA (Stamp) No. 3419 of
2008, we are not inclined to condone the delay. CA stands disposed
of.

Office
is directed to register C.A (Stamp) No. 3419 of 2008 in LPA No. 666
of 1997.

(S.J.Mukhopadhaya,
C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top