Gujarat High Court High Court

State vs Shankarbhai on 11 October, 2010

Gujarat High Court
State vs Shankarbhai on 11 October, 2010
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice Dave,&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 : 
MR SIRAJ GORI
ASST GOVERNMENT PLEADER for Petitioner(s) : 1 -
2. 
NOTICE SERVED for Respondent(s) : 1, 
NOTICE UNSERVED for
Respondent(s) : 2 - 3, 7, 9,14 - 16, 23, 25, 
SERVED BY AFFIX.(N)
for Respondent(s) : 4, 6,18 - 20, 22, 24, 
UNSERVED-EXPIRED (N) for
Respondent(s) : 5, 8,11 - 13, 17, 21, 26, 
NOTICE NOT RECD BACK for
Respondent(s) : 10, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

 
 


 

Date
: 01/05/2007 

 

ORAL
ORDER

Issue
fresh notice to the respondents who are yet to be served returnable
by 14th June, 2007.

Notice be
sent by Registered Post.

List it on
14th June, 2007.

(
Y. R. MEENA, C. J. )

( A. S. DAVE, J. )

kailash

   

Top