Gujarat High Court High Court

Dr vs The on 22 July, 2008

Gujarat High Court
Dr vs The on 22 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPAST/505/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 505 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 21994 of 2007
 

To


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 508 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 16897 of 2007
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 506 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 16898 of 2007
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 507 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 16891 of 2007
 

With


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 508 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 16897 of 2007
 

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


 

DR
VAJA SATARBHAI SIDIKBHAI - Appellant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Defendant(s)
 

=============================================
Appearance
: 
MR AG JOSHI for Appellant(s) :
1,MR AM PAREKH for Appellant(s) : 1, 
None for Defendant(s) : 1 -
2. 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

					Date
: 22/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Time
to remove the Office objections is extended upto 30th
August, 2008, failing which the concerned matter shall stand
dismissed for non-prosecution.

(M.S. Shah,
Actg. C.J.)

(D.H. Waghela,
J.)

*/Mohandas

   

Top