Gujarat High Court
Navinchandra vs The on 6 August, 2008
Gujarat High Court Case Information System
Print
LPA/25620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 256 of 2008
In
SPECIAL
CIVIL APPLICATION No. 18737 of 2007
with
CIVIL
APPLICATION No.2880 of 2008
=========================================================
NAVINCHANDRA
JERAMBHAI MAKWANA - Appellant(s)
Versus
THE
STATE OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
RC KAKKAD for Appellant(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 06/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr.R.B.Dave states that he is replacing Mr.R.C.Kakkad as
advocate for the appellant and therefore he needs some time to take
instructions.
S.O.
to 1st September, 2008.
The
Registry to effect the change in the cause-list.
(A.L.Dave,
J.)
(Smt.Abhilasha Kumari, J.)
(sunil)
Top