Gujarat High Court
====================================== vs Mr Nj Shah on 27 December, 2010
Gujarat High Court Case Information System
Print
CA/1515/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1515 of 2008
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2360 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 754 of 2006
======================================
BALWANTKUMAR
NATWARBHAI MODI
Versus
THE
STATE OF GUJARAT AND OTHERS
======================================
Appearance
:
HL PATEL ADVOCATES for
Petitioner.
MR NJ SHAH, AGP for Respondent No.1.
RULE SERVED
for Respondent No.1.
MS SEJAL K MANDAVIA for Respondent
No.2-3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
AGP appears for respondent no.1, and learned advocate, Ms.Mandavia
appears for respondent nos.2 and 3. Delay of 370 days in filing the
appeal is explained by averments which are not controverted.
Therefore, delay is condoned and Rule is made absolute with no order
as to costs.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top