Gujarat High Court
Chanduji vs State on 17 June, 2008
Gujarat High Court Case Information System
Print
CA/5934/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5934 of 2008
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 651 of 2008
In
MISC.CIVIL APPLICATION No. 2301 of 2004
======================================
CHANDUJI
KALAJI THAKORE THRO POA RATILAL A PATEL & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MR
PRADEEP PATEL for Petitioner(s) : 1 - 3.MR
PINAKIN M RAVAL for Petitioner(s) : 1 -
3.
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
None
for Respondent(s) : 3,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/06/2008
ORAL
ORDER
Learned
counsel for the petitioner prays time to file additional affidavit.
Time
as prayed for is granted.
List
it on 23.07.2008.
(Y.R.
Meena, C.J.)
(J.C. Upadhyaya, J.)
binoy*
Top