Gujarat High Court High Court

Sharadchandra vs State on 20 October, 2008

Gujarat High Court
Sharadchandra vs State on 20 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPAST/113020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1130 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 24060 of 2007
 

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


 

SHARADCHANDRA
AMRATLAL PARIKH & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Defendant(s)
 

========================================== 
Appearance
: 
MS KJ
BRAHMBHATT for Appellant(s) : 1, 1.2.1,1.2.2 -
2,2.2.1                                                              
        MS VARSHA BRAHMBHATT for Appellant(s) : 1, 1.2.1,1.2.2 -
2,2.2.1  
None for Defendant(s) : 1 - 6, 6.2.1, 6.2.2,6.2.3 -
7. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
		 
			 

                         and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 20/10/2008 

 

 
ORAL
ORDER

(Per : HONOURABLE MR. JUSTICE MOHIT S.
SHAH)

Time
to remove office objections is extended up to 29th
November, 2008, failing which the matter will stand dismissed for
non-prosecution.

(
Mohit S. Shah, J. )

(
Harsha Devani, J. )

hki

   

Top