Gujarat High Court High Court

Navuji vs State on 9 February, 2011

Gujarat High Court
Navuji vs State on 9 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/641/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 641 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2754 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 6168 of 2010
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2754 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 6168 of 2010
 

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

 

NAVUJI
LALJI VAGHELA & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV VAGHELA
for
Petitioners 
Ms KRINA CALLA ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1-3 
None for Respondent(s) : 4-
12. 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE     MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER   9th February 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
AGP Ms. Krina Calla accepts notice on behalf of respondents nos. 1,
2 & 3. Counsel for the appellants will serve another copy of the
paper-book on her by tomorrow.
Let notice be issued on respondents no. 4 to 12 both in the
matter of petition for condonation of delay and the proposed Appeal.
Direct service is permitted. Post the matter on 16th
March 2011.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top