Gujarat High Court High Court

Madhubhai vs The on 9 September, 2008

Gujarat High Court
Madhubhai vs The on 9 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6778/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6778 of 2007
 

In
LETTERS PATENT APPEAL No. 1014 of 2007
 

To


 

CIVIL
APPLICATION - FOR STAY No. 6785 of 2007
 

In
LETTERS PATENT APPEAL No. 1021 of 2007
 

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

 

MADHUBHAI
KALIDAS PATEL - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT THROUGH THE SECRETARY & 12 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR MEHTA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
13. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

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

Rule
returnable on 21st October, 2008. The applicant will pay
up the arrears of non-agricultural assessment, if any, on or before
the returnable date.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

pathan

   

Top