Gujarat High Court High Court

State vs Thakor on 23 July, 2010

Gujarat High Court
State vs Thakor on 23 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6983/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6983 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2628 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 12507 of 2008
 

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


 

STATE
OF GUJARAT, THROUGH DEPUTY EXECUTIVE ENGINEER & 1 - Petitioner(s)
 

Versus
 

THAKOR
AJAJI JAMAJI - Respondent(s)
 

=========================================================
 
Appearance : 
MS CM SHAH
AGP for Petitioner(s) : 1 - 2. 
MR MUKESH H
RATHOD for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 23/07/2010 

 

 
ORAL
ORDER

Heard.

On
the facts and circumstances of the case sufficient cause is shown to
condone the delay. The delay is, therefore, condoned and the
application is granted. The application stands disposed of
accordingly. Office is directed to list Misc. Civil Application for
admission on 27.07.2010.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top