Gujarat High Court High Court

Kheda vs Galabhai on 3 September, 2010

Gujarat High Court
Kheda vs Galabhai on 3 September, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2834/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2834 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 144 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 28877 of 2007
 

With


 

CIVIL
APPLICATION No. 2835 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 145 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 28878 of 2007
 

With


 

CIVIL
APPLICATION No. 2836 of 2008
 

In
 


LETTERS
PATENT APPEAL (STAMP NUMBER) No. 146 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 28879 of
2007 
=========================================================

 

KHEDA
DISTRICT PANCHAYAT & 1 - Petitioner(s)
 

Versus
 

GALABHAI
THIBHABHAI ZALA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRADEEP PATEL for
Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 07/03/2008 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Heard
the learned advocate on merits of the Appeals. As we are not inclined
to entertain the Appeals on merit, these applications are rejected.

(Ms.

R.M.Doshit, J.)
 

 


 

 


 

kdc							(K.M.Thaker,
J.)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top