Gujarat High Court
Chandbhai vs District on 3 October, 2011
Gujarat High Court Case Information System
Print
CA/8833/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8833 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1074 of 2011
In
SPECIAL CIVIL APPLICATION No. 6487 of 2009
=========================================================
CHANDBHAI
IBRAHIM - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
RULE
SERVED for Respondent(s) : 1 - 2, 4,
RULE UNSERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 03/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
The
applicant shall supply the correct and current address of unserved
respondent No.3 by 10th
October, 2011, upon which, the Registry to issue fresh Rule
to unserved respondent No.3 returnable on 21st
November, 2011.
(AKIL
KURESHI, J.)
(Ms.SONIA
GOKANI, J.)
(ashish)
Top