Gujarat High Court
Aslam vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
CA/11978/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11978 of 2010
In
LETTERS PATENT APPEAL (ST No. 2046/2010) No. 2352 of 2010
In
SPECIAL CIVIL APPLICATION No. 1429 of
2010
=================================================
ASLAM
FARIDBHAI GHASLETWALA & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance
:
MR
NAYAN D PAREKH for Petitioner(s) : 1 - 2.MR DEVANG J JOSHI for
Petitioner(s) : 1 - 2.
MRS. KRINA CALLA AGP for Respondent(s) : 1
- 3.
None for Respondent(s) : 4,
NOTICE UNSERVED for
Respondent(s) : 4.2.1, 4.2.2, 4.2.3,4.2.4
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
fresh notice be issued on respondents nos. 4/1 to 4/4 with proper and
correct address. Compliance report must be filed within one week.
Post the matter on 23.03.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top