Gujarat High Court
State vs Vb on 4 July, 2011
Gujarat High Court Case Information System
Print
CA/4594/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4594 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 465 of 2011
In
SPECIAL
CIVIL APPLICATION No. 94 of 2002
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
VB
KACHOT - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH, ASSTT GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 2.
MR SHALIN MEHTA for MS VIDHI J BHATT for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. RULE.
Learned
counsel Mr. Shalin Mehta, holding brief of Ms. Vidhi J. Bhatt, waives
service of Rule for the respondent.
2. Heard
learned counsel for the parties.
3. Cause
shown in the application for condonation of delay is sufficient. The
application is allowed. Delay is condoned. Rule is made absolute.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top