Gujarat High Court
State vs Dharmendrasinh on 22 April, 2011
Gujarat High Court Case Information System
Print
CA/4168/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4168 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 396 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7388 of 2009
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
DHARMENDRASINH
GOVINDJI MAKWANA - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH, ASSTT GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
RULE
returnable on 27th
June 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top