Gujarat High Court High Court

Chandbhai vs District on 3 October, 2011

Gujarat High Court
Chandbhai vs District on 3 October, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8833/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8833 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1074 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 6487 of 2009
 

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

 

CHANDBHAI
IBRAHIM - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
RULE
SERVED for Respondent(s) : 1 - 2, 4, 
RULE UNSERVED for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

 
 


 

Date
: 03/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

The
applicant shall supply the correct and current address of unserved
respondent No.3 by 10th
October, 2011, upon which, the Registry to issue fresh Rule
to unserved respondent No.3 returnable on 21st
November, 2011.

(AKIL
KURESHI, J.)

(Ms.SONIA
GOKANI, J.)

(ashish)

   

Top