Gujarat High Court High Court

State vs Mankabahi on 4 August, 2008

Gujarat High Court
State vs Mankabahi on 4 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6051/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6051 of 1999
 

In
FIRST APPEAL No. 2022 of 1999
 

With


 

CIVIL
APPLICATION No. 6052 of 1999
 

In
FIRST APPEAL No. 2023 of 1999
 

With


 

CIVIL
APPLICATION No. 6055 of 1999
 

In
FIRST APPEAL No. 2026 of 1999
 

With


 

CIVIL
APPLICATION No. 6058 of 1999
 

In
FIRST APPEAL No. 2029 of 1999
 

With


 

CIVIL
APPLICATION No. 6059 of 1999
 

In
FIRST APPEAL No. 2030 of 1999
 

With


 

CIVIL
APPLICATION No. 6064 of 1999
 

In
FIRST APPEAL No. 2035 of 1999
 

To


 

CIVIL
APPLICATION No. 6066 of 1999 

 

In
FIRST APPEAL No. 2037 of 1999
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

MANKABAHI
NATHAJI THAKARDA - Respondent(s)
 

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

 

Appearance
: 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1.2.1, 1.2.2,1.2.3 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
ORAL
ORDER

Though
served, none appears for the respondent-claimant. In that view of
the matter, delay in filing appeals is condoned in all the Civil
Applications. All the Civil Applications for condonation of delay
are disposed of accordingly.

(K.S.JHAVERI,
J.)

(ila)

   

Top