Gujarat High Court High Court

State vs Shankarbhai on 10 May, 2011

Gujarat High Court
State vs Shankarbhai on 10 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1272/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1272 of 2007
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2684 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 9327 of 2006
 

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

 

STATE
OF GUJARAT THRO. COLLECTOR, AHMEDABAD & 1 - Petitioner(s)
 

Versus
 

SHANKARBHAI
PRAHALADBHAI PATEL & 25 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1, 
MR
AJ PATEL for Respondent(s) : 2 - 3. 
DELETED for Respondent(s) :
4, 
UNSERVED-EXPIRED (N) for Respondent(s) : 5,12 - 13, 17, 26, 
MS
ROMA I FIDELIS for Respondent(s) : 6 - 10,18 - 25. 
None for
Respondent(s) : 11, 
NOTICE UNSERVED for Respondent(s) : 14 -
16. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 10/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

As
requested by learned senior counsel Mr.Y.N.Oza, post the matter on
29th June 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top