Gujarat High Court High Court

District vs Ramniklal on 4 August, 2008

Gujarat High Court
District vs Ramniklal on 4 August, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/787520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7875 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2167 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 1275 of 2001
 

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


 

DISTRICT
PANCHAYAT - Petitioner(s)
 

Versus
 

RAMNIKLAL
H PATADIA & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
DC DAVE for Petitioner(s) : 1, 
MR DJ CHAUHAN
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
ORAL
ORDER

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

Rule
returnable on September 4, 2008.

(A.L.Dave,
J.)

(Smt.Abhilasha Kumari, J.)

(sunil)

   

Top