Gujarat High Court
====================================== vs Ms Trusha Patel on 19 September, 2008
Gujarat High Court Case Information System
Print
CA/884820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8848 of 2008
In
LETTERS
PATENT APPEAL (STAMP) No. 304 of 2008
In
SPECIAL CIVIL APPLICATION No. 29814 of 2007
======================================
RAMESHBHAI
D CHAVADA
Versus
STATE
OF GUJARAT & OTHERS
======================================
Appearance
:
MR MURALI N DEVNANI for the
applicant
Ms Trusha Patel, Assistant Government Pleader for
respondent Nos.1 and 2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 19/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Ms
Trusha Patel, learned Assistant Government
Pleader appears for respondent Nos.1 and 2 and respondent
Nos.3 and 4 are stated to have refused to accept the notice and,
therefore, they are treated as served. Delay of 25 days in filing
the appeal is condoned in view of the uncontroverted averments in the
application.
Rule
is made absolute with no order as to costs.
(Bhagwati
Prasad, J.)
(D.H.Waghela,
J.)
*mohd
Top