Gujarat High Court High Court

Sureshbhai vs State on 16 October, 2008

Gujarat High Court
Sureshbhai vs State on 16 October, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10815/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10815 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1089 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 9198 of 2008
 

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


 

SURESHBHAI
SOMABHAI BHARVAD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH THE SECRETARY & 3 - Respondent(s)
 

=============================================
 
Appearance
: 
MR BM MANGUKIYA for
Petitioner(s) : 1, 
MR REETA CHANDARANA ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR PREMAL R JOSHI for Respondent(s) : 2 -
4. 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Heard
learned counsel for the parties on this Civil Application for
condonation of delay.

Sufficient
cause having been shown, the delay of 07 days in filing Letters
Patent Appeal is condoned.

The
application for condonation of delay under Section-5 of the
Limitation Act stands allowed.

List
the appeal for admission hearing in the next week.

(K.S. RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

kailash

   

Top