Gujarat High Court
State vs Shantaben on 1 July, 2011
Gujarat High Court Case Information System
Print
CA/4181/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4181 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 624 of 2011
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
SHANTABEN
BHAGVANBHAI - Respondent(s)
=========================================================
Appearance
:
MS
MANISHA LAVKUMAR for
Petitioner(s) : 1 - 2.
RULE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 01/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
learned Counsel to supply fresh address of respondent within one
week. Office shall issue fresh notice to the respondent at the new
address returnable on 27.7.2011.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top