Gujarat High Court
Dr vs The on 22 July, 2008
Gujarat High Court Case Information System
Print
LPAST/505/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 505 of 2008
In
SPECIAL CIVIL APPLICATION No. 21994 of 2007
To
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 508 of 2008
In
SPECIAL CIVIL APPLICATION No. 16897 of 2007
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 506 of 2008
In
SPECIAL CIVIL APPLICATION No. 16898 of 2007
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 507 of 2008
In
SPECIAL CIVIL APPLICATION No. 16891 of 2007
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 508 of 2008
In
SPECIAL CIVIL APPLICATION No. 16897 of 2007
=============================================
DR
VAJA SATARBHAI SIDIKBHAI - Appellant(s)
Versus
THE
STATE OF GUJARAT & 1 - Defendant(s)
=============================================
Appearance
:
MR AG JOSHI for Appellant(s) :
1,MR AM PAREKH for Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=============================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 22/07/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Time
to remove the Office objections is extended upto 30th
August, 2008, failing which the concerned matter shall stand
dismissed for non-prosecution.
(M.S. Shah,
Actg. C.J.)
(D.H. Waghela,
J.)
*/Mohandas
Top