Gujarat High Court
State vs Patel on 30 March, 2011
Gujarat High Court Case Information System
Print
CA/1942/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1942 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 1 of 2011
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1974 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 33 of 2011
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
PATEL
DAHYABHAI JOITARAM, HEIRS & ADMINISTRATOR OF FAMILY & -
Respondent(s)
=========================================================
Appearance :
MS
SHACHI MATHUR, ASST.GOVERNMENT PLEADER
for Petitioner(s) : 1 -
2.
RULE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/03/2011
COMMON
ORAL ORDER
The
endorsement in the cause-list suggests that the Rule issued to the
respondent returned back unserved on account of incomplete address.
Ms.Mathur, ld.AGP for the applicant seeks time to supply the correct
address of unserved respondent. S.O to 18.4.2011.
(J.C.UPADHYAYA,
J.)
(binoy)
Top