Gujarat High Court High Court

Kantaben vs State on 5 September, 2008

Gujarat High Court
Kantaben vs State on 5 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4586/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4586 of 2007
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2721 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 1360 of 2006
 

=========================================================

 

KANTABEN
DURLABHAI KANTHARIA & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHITAL R PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2,
2.2.3,2.2.4  
Ms.Mini Nair, AGP for Respondent(s) : 1 and 2 
None
for Respondent(s) : 3, 3.2.1, 3.2.2, 3.2.3,3.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule
returnable on 17th October, 2008. Ms.Mini Nair, learned
A.G.P. appears for and waives service of rule on behalf of the
respondents no.1 and 2.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top