Gujarat High Court
Virendrasinh vs State on 8 February, 2011
Gujarat High Court Case Information System
Print
CA/1374/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1374 of 2011
In
MISC.CIVIL
APPLICATION No. 3224 of 2010
In
STAMP NUMBER (SPL.C.A.) No. 7173 of 2009
=========================================================
VIRENDRASINH
JAYSINH THAKUR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/02/2011
ORAL
ORDER
The
present Civil Application is filed seeking condonation of delay of
383 days.
Heard
learned advocate Mr.Songare for Mr.Prabhakar Upadyay for the
applicant.
For
the reasons set out in paragraph 2 of this application, the
application is allowed.
(RAVI
R.TRIPATHI,J)
pathan
Top