Gujarat High Court
Sarpanch vs State on 23 October, 2008
Gujarat High Court Case Information System
Print
LPA/1016/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1016 of 1999
In
SPECIAL
CIVIL APPLICATION No. 10510 of 1998
==========================================
SARPANCH
MIRZAPUR GRAM PANCHAYAT - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
==========================================
Appearance :
MR
ZUBIN F BHARDA for Appellant(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1 - 2.
RULE SERVED for Respondent(s) :
3,
RULE UNSERVED for Respondent(s) : 4,
MR YF MEHTA for
Respondent(s) : 5,
==========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
The
time to pay the process fee is extended upto 10th
November, 2008. The returnable date is extended to 15th
December, 2008. Failure to pay the process fee within the above time
limit shall automatically result into dismissal of the appeal.
[M.S.SHAH,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top