Gujarat High Court
State vs Patel on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/1900/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1900 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 252 of 2011
With
CIVIL
APPLICATION No. 1901 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 253 of 2011
To
CIVIL
APPLICATION No. 1902 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 254 of 2011
=========================================================
STATE
OF GUJARAT, THROUGH DEPUTY SECRETARY, NARMADA WRWS & & 1 -
Petitioner(s)
Versus
PATEL
RAMJIBHAI JETHABHAI - Respondent(s)
=========================================================
Appearance
:
MR JANAK
RAVAL AGP for Petitioner(s) : 1 - 2.
RULE SERVED BY DS for
Respondent(s) : 1,
MR TEJAS P SATTA for Respondent(s) : 1,
MR
JAYESH V PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/07/2011
ORAL
ORDER
Heard.
Considering the averments made in the applications, the same are
allowed and the delay is condoned. The applications stand disposed of
accordingly.
The
First Appeals be listed for admission hearing on 25.07.2011.
[K.
S. JHAVERI, J.]
Pravin/*
Top