Gujarat High Court High Court

Vithaldas vs State on 24 June, 2008

Gujarat High Court
Vithaldas vs State on 24 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/4820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION - 

 

FOR
CONDONATION OF DELAY No. 4820 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 570 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 29368 of 2007
 

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


 

VITHALDAS
JAMNADAS AAHIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
M/S
THAKKAR ASSOC. for Petitioner(s) : 1,
1.2.1,1.2.2  
GOVERNMENT
PLEADER for Respondent(s) : 1, 
======================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

			Date
: 24/06/2008 

 

ORAL
ORDER

Heard
learned counsel for the parties.

Considering
the submissions made and the reasons given in the application filed
under Section 5 of the Limitation Act, we are inclined to condone the
delay of 21 days in filing the appeal and order accordingly. The
application is allowed.

The
appeal be listed for admission hearing on 1.7.2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

*/Mohandas

   

Top