Gujarat High Court
State vs Smita on 7 July, 2011
Gujarat High Court Case Information System Print CA/1638/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 1638 of 2011 In LETTERS PATENT APPEAL No. 385 of 2011 In SPECIAL CIVIL APPLICATION No. 9532 of 2010 ========================================================= STATE OF GUJARAT & 2 - Petitioner(s) Versus SMITA VIPUL SHAH & 3 - Respondent(s) ========================================================= Appearance : MR PRANAV DAVE ASSTT. GOVERNMENT PLEADER for Petitioner(s) : 1 - 3. MR GM JOSHI for Respondent(s) : 1 - 2. UNSERVED-EXPIRED (N) for Respondent(s) : 3, NOTICE SERVED BY DS for Respondent(s) : 4, ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 07/07/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
AGP states that the defects as pointed out in Civil Application
(Stamp) No.6357 of 2011 will be removed by tomorrow.
We
accordingly order to list this matter on 14th July 2011
along with the civil application filed for bringing the heirs on
record.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top