Gujarat High Court
State vs Thakarda on 20 July, 2010
Gujarat High Court Case Information System
Print
CA/14483/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14483 of 1999
In
FIRST
APPEAL No. 6572 of 1999
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
THAKARDA
KANKUBEN RAMABHAI - Respondent(s)
=========================================================
Appearance :
MR
HEMANG PARIK, AGP for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.2, 1.3.1,
1.3.2, 1.3.3,1.3.4 - 2,2.2.3 - 3.
RULE SERVED for Respondent(s) :
1.2.1, 1.2.3,1.2.4 - 2, 2.3.1,2.3.2 - 3.
UNSERVED-EXPIRED (N) for
Respondent(s) : 2.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Fresh
notice of Rule to be issued to the newly added parties returnable on
09.08.2010.
(JAYANT
PATEL, J.)
(SMT.
ABHILASHA KUMARI, J.)
*bjoy
Top