Gujarat High Court
State vs Shankarbhai on 10 May, 2011
Gujarat High Court Case Information System
Print
CA/1272/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1272 of 2007
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2684 of 2006
In
SPECIAL CIVIL APPLICATION No. 9327 of 2006
=========================================================
STATE
OF GUJARAT THRO. COLLECTOR, AHMEDABAD & 1 - Petitioner(s)
Versus
SHANKARBHAI
PRAHALADBHAI PATEL & 25 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1,
MR
AJ PATEL for Respondent(s) : 2 - 3.
DELETED for Respondent(s) :
4,
UNSERVED-EXPIRED (N) for Respondent(s) : 5,12 - 13, 17, 26,
MS
ROMA I FIDELIS for Respondent(s) : 6 - 10,18 - 25.
None for
Respondent(s) : 11,
NOTICE UNSERVED for Respondent(s) : 14 -
16.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
As
requested by learned senior counsel Mr.Y.N.Oza, post the matter on
29th June 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top