Gujarat High Court
Jagubhai vs Deputy on 2 May, 2011
Gujarat High Court Case Information System
Print
CA/2173/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2173 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 2885 of 2008
=========================================================
JAGUBHAI
@ JAGJIVANDAS KHEMABHAI PATEL & 2 - Petitioner(s)
Versus
DEPUTY
COLLECTOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PUSHPADATTA VYAS for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 2, 2.2.1,
2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7 - 3, 3.2.1, 3.2.2,
3.2.3,3.2.4
GOVERNMENT PLEADER for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
MRS FALGUNI D PATEL for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 02/05/2011
ORAL
ORDER
It
appears that vide order dated 11.04.2011, the Registry was directed
to tag First Appeal Nos.659 to 661 of 2004 along with this
application. However, the same have not been listed.
At
the request of learned advocate Mr.Pushpadatta
Vyas for the applicants, the matter is kept beyond vacation i.e. on
23.06.2011.
(BELA
TRIVEDI, J.)
Hitesh
Top