Gujarat High Court
State vs Virjibhai on 10 February, 2011
Gujarat High Court Case Information System
Print
CA/1497/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1497 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 190 of 2011
In
SPECIAL
CIVIL APPLICATION No. 10167 of 2010
=================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
VIRJIBHAI
KESHAVBHAI THUMMAR - Respondent(s)
=================================================
Appearance :
MS KIRNA P
CALLA, AGP for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondent both in the petition for
condonation of delay and the proposed appeal. Direct notice is
permitted.
Post
the matter on 17th March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top