Gujarat High Court
Sharadchandra vs State on 20 October, 2008
Gujarat High Court Case Information System
Print
LPAST/113020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1130 of 2008
In
SPECIAL
CIVIL APPLICATION No. 24060 of 2007
==========================================
SHARADCHANDRA
AMRATLAL PARIKH & 1 - Appellant(s)
Versus
STATE
OF GUJARAT & 6 - Defendant(s)
==========================================
Appearance
:
MS KJ
BRAHMBHATT for Appellant(s) : 1, 1.2.1,1.2.2 -
2,2.2.1
MS VARSHA BRAHMBHATT for Appellant(s) : 1, 1.2.1,1.2.2 -
2,2.2.1
None for Defendant(s) : 1 - 6, 6.2.1, 6.2.2,6.2.3 -
7.
==========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 20/10/2008
ORAL
ORDER
(Per : HONOURABLE MR. JUSTICE MOHIT S.
SHAH)
Time
to remove office objections is extended up to 29th
November, 2008, failing which the matter will stand dismissed for
non-prosecution.
(
Mohit S. Shah, J. )
(
Harsha Devani, J. )
hki
Top