Gujarat High Court High Court

Uttambhai vs State on 17 October, 2011

Gujarat High Court
Uttambhai vs State on 17 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6177/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6177 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 689 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 11299 of 2010
 

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


 

UTTAMBHAI
DHIMABHAI VASAVA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 11 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARSHAD K PATEL for the Petitioner. 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1 - 3, 5,7
- 11. 
MR HS MUNSHAW for Respondent(s) : 3, 
RULE UNSERVED for
Respondent(s) : 4, 6, 12, 
DS AFF.NOT FILED (R) for Respondent(s) :
4, 6, 12, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/10/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Learned
counsel for the applicant shall take appropriate action to serve
unserved respondent nos.4,6 and 12. S.O. 14.11.2011.

(V.M.SAHAI,J)

(K.S.JHAVERI,J)

***vcdarji

   

Top