Gujarat High Court
Kantaben vs State on 5 September, 2008
Gujarat High Court Case Information System
Print
CA/4586/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4586 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2721 of 2006
In
SPECIAL CIVIL APPLICATION No. 1360 of 2006
=========================================================
KANTABEN
DURLABHAI KANTHARIA & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SHITAL R PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2,
2.2.3,2.2.4
Ms.Mini Nair, AGP for Respondent(s) : 1 and 2
None
for Respondent(s) : 3, 3.2.1, 3.2.2, 3.2.3,3.2.4
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 05/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Rule
returnable on 17th October, 2008. Ms.Mini Nair, learned
A.G.P. appears for and waives service of rule on behalf of the
respondents no.1 and 2.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top