Gujarat High Court High Court

Patel vs Unknown on 9 February, 2011

Gujarat High Court
Patel vs Unknown on 9 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/294/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 294 of 2011
 

In
FIRST APPEAL No. 3545 of 1996
 

To


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 361 of 2011
 

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

 

PATEL
KACHARABHAI ISHVARLAL - Applicant(s)
 

Versus
 

SPL.LAQ
OFFICER - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Applicant(s) : 1, 
MR AJ DESAI, AGP Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 09/02/2011 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

RULE.

Learned AGP Mr.Desai waives service of notice of rule on behalf of
the opponent State.

Learned
advocate Mr.B.S.Patel indicates to us that he has got all the court
fees stamp available and ready to be filed in the Court. He states
that second set has been supplied. Learned advocate also states that
he shall deposit the court fees with the registry latest by tomorrow.
He volunteers to deposit Rs.35,000=00 by way of consolidated cost
towards all the applications with the Legal Services Authority,
within 48 hours.

In
this set of circumstances, the applications are allowed on condition
that the court fees and the cost are deposited on or before 15th
February 2011.

Rule
made absolute accordingly.

(A.L.Dave,
J.)

(V.M.Sahai,
J.)

/moin

   

Top