Gujarat High Court
Madhubhai vs The on 9 September, 2008
Gujarat High Court Case Information System
Print
CA/6778/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 6778 of 2007
In
LETTERS PATENT APPEAL No. 1014 of 2007
To
CIVIL
APPLICATION - FOR STAY No. 6785 of 2007
In
LETTERS PATENT APPEAL No. 1021 of 2007
=========================================================
MADHUBHAI
KALIDAS PATEL - Petitioner(s)
Versus
THE
STATE OF GUJARAT THROUGH THE SECRETARY & 12 - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR MEHTA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
13.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 09/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Rule
returnable on 21st October, 2008. The applicant will pay
up the arrears of non-agricultural assessment, if any, on or before
the returnable date.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
pathan
Top