Gujarat High Court High Court

State vs Patel on 14 July, 2011

Gujarat High Court
State vs Patel on 14 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2111/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2111 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3772 of 2010
 

With


 

CIVIL
APPLICATION No. 2112 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3773 of 2010
 

With


 

CIVIL
APPLICATION No. 2118 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3779 of 2010
 

To


 

CIVIL
APPLICATION No. 2119 of 2011 

 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3780 of 2010
 

With


 

CIVIL
APPLICATION No. 2121 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3782 of 2010
 

To


 

CIVIL
APPLICATION No. 2122 of 2011 

 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3783 of 2010
 

With


 

CIVIL
APPLICATION No. 2124 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3785 of 2010
 

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


 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

PATEL
SHARDABEN MANUBHAI & 2 - Respondent(s)
 

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


 

Appearance
: 
MS MONALI
BHATT AGP for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
RULE UNSERVED for Respondent(s) : 1.2.1,1.2.3 - 2. 
MR TEJAS
P SATTA for Respondent(s) : 1.2.2  
MR JAYESH V PATEL for
Respondent(s) : 1.2.2
 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 

Date
: 14/07/2011 

 

ORAL
ORDER

Issue
fresh Rule returnable on 16.08.2011.

Direct
service permitted. It is made clear that if service is not effected
directly, then the appeal shall be dismissed only on that ground.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top