Gujarat High Court
State vs Manoj on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/180/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 180 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1488 of 2010
In
SPECIAL CIVIL APPLICATION No. 21717 of 2007
===============================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
MANOJ
JYOTINDRAKUMAR RAVAL & 2 - Respondent(s)
===============================================
Appearance
:
Mr N J Shah, Asstt. GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2.
RULE NOT RECD BACK for
Respondent(s) : 1 -
3.
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 17/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard Mr N.J. Shah, learned AGP and Ms. Pooja Dave holding brief
of Ms. Harshal Pandya, learned counsel appearing for respondent No.1.
Await
Notice with respect to respondents No. 2 and 3. List the matter
after showing name of Ms. Harshal Pandya. Put up on 01.4.2011.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top