Gujarat High Court
Gunvantiben vs The on 28 July, 2008
Gujarat High Court Case Information System
Print
CA/15234/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15234 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1153 of 2007
In
SPECIAL CIVIL APPLICATION No. 1735 of 2007
=========================================================
GUNVANTIBEN
KESHAVLAL OZA - Petitioner(s)
Versus
THE
COMMISSIONER & 3 - Respondent(s)
=========================================================
Appearance :
MR
MEHUL S SHAH for Petitioner(s) : 1,MR
SURESH M SHAH for Petitioner(s) : 1,
None
for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Process
Fee is to be paid on or before August 7, 2008. The returnable date in
such a case is extended to September 5, 2008. If Process Fee is not
paid within that time, the consequence of non-prosecution will
follow.
(A.L.Dave,
J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top