Gujarat High Court High Court

Zeenabhai vs State on 27 July, 2010

Gujarat High Court
Zeenabhai vs State on 27 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7938/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7938 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 814 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 7308 of 2009
 

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


 

ZEENABHAI
PANCHIYABHAI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 13 - Respondent(s)
 

=========================================
 
Appearance : 
MR.M
P SHAH for Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
MS. KRUTI M SHAH for Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3,
2.2.4,2.2.5  
Mr. Pranav Trivedi, Assistant Government Pleader for
respondent nos. 1 and 2.
 

None
for Respondent nos. 3 to 
14. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 27/07/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Though
the petitioners prima facie made out case for condonation of delay,
but prima facie no case made out to interfere with the order. Having
heard learned counsel for the petitioners, and learned Assistant
Government Pleader for the respondent nos.1 and 2, we condone the
delay of 17 days in preferring the Appeal, subject to office
objections, if any, in the main Appeal. Learned Counsel for the
petitioners will state as to why the matter be entertained if after
long delay of 57 years, the appellants moved before the Revisional
Authority. The office is directed to register the Appeal and place
the same for admission on 2nd August, 2010 in the first board. Civil
Application stands disposed of.

(S.J.Mukhopadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top