Gujarat High Court High Court

Chanduji vs State on 17 June, 2008

Gujarat High Court
Chanduji vs State on 17 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/5934/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5934 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 651 of 2008
 

In
MISC.CIVIL APPLICATION No. 2301 of 2004
 

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

CHANDUJI
KALAJI THAKORE THRO POA RATILAL A PATEL & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MR
PRADEEP PATEL for Petitioner(s) : 1 - 3.MR
PINAKIN M RAVAL for Petitioner(s) : 1 -
3. 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
None
for Respondent(s) : 3, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/06/2008 

 

ORAL
ORDER

Learned
counsel for the petitioner prays time to file additional affidavit.

Time
as prayed for is granted.

List
it on 23.07.2008.

(Y.R.

Meena, C.J.)

(J.C. Upadhyaya, J.)

binoy*

   

Top