Gujarat High Court High Court

Anjumane vs I on 25 August, 2010

Gujarat High Court
Anjumane vs I on 25 August, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9129/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9129 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1578 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 1831 of 2007
 

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


 

ANJUMANE
ISLAM THROUGH SECRETARY IKBAL K CHHIPA   Applicant 

 

Versus
 

I
Z KAZI & 4 - Respondents
 

=========================================================
Appearance : 
MR
JA ADESHRA for
Applicant : 1, 
None for Respondents : 1 - 2,4 - 5. 
GOVERNMENT
PLEADER for Respondent:
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/08/2010 

 

ORAL
ORDER

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

Process
fees to be paid on or before 31.8.2010. If the process fees are paid
during the stipulated time limit, issue fresh notice of Rule
returnable on 27.09.2010. If the process fees are not paid within the
time limit granted, the matter would stand dismissed for
non-prosecution.

(A.L.

DAVE, J.)

pallav
(S.R. BRAHMBHATT, J.)

   

Top