Gujarat High Court High Court

State vs Vajabhai on 16 December, 2010

Gujarat High Court
State vs Vajabhai on 16 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15656/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15656 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2623 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 5234 of 2010
 

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

 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

VAJABHAI
RAMJIBHAI BODAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NJ SHAH ASSTT G OVERNMENT PLEADER
for
Petitioner(s) : 1 - 3. 
RULE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 16/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel Mr.Paresh Upadhyaya and learned counsel Mr.Supehia appear for
respondents. Delay of 180 days is condoned, by consent. Rule is made
absolute with no order as to costs. Appeal shall be listed for
admission hearing on 21.12.2010
in the first board.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(J.C.Upadhyaya,J.)

(KMG
Thilake)

   

Top