Gujarat High Court
State vs Ranchhodbhai on 4 October, 2010
Gujarat High Court Case Information System
Print
CA/6051/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6051 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 129 of 2010
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6089 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 167 of 2010
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
RANCHHODBHAI
RAMJIBHAI NAKUM - Respondent(s)
=========================================================
Appearance
:
MS
MOXA THAKKAR AGP for Petitioner(s) : 1,
RULE UNSERVED for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/10/2010
COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Issue
fresh notice of Rule returnable on 14th October 2010.
Direct
service is permitted.
(A.L.
DAVE, J.)
(M.D.
SHAH, J.)
zgs/-s
Top