Gujarat High Court
State vs Smita on 18 March, 2011
Gujarat High Court Case Information System
Print
CA/1638/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1638 of 2011
In
LETTERS
PATENT APPEAL No. 385 of 2011
In
SPECIAL
CIVIL APPLICATION No. 9532 of 2010
=================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
SMITA
VIPUL SHAH & 3 - Respondent(s)
=================================================
Appearance :
MS
MANISHA LAVKUMAR, AGP for
Petitioner(s) : 1 - 3.
MR GM JOSHI for Respondent(s) : 1 -
2.
UNSERVED-EXPIRED (N) for Respondent(s) : 3,
NOTICE SERVED
for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
fresh notice be issued on respondent Nos. 3 and 4 both in the matter
of petition for condonation of delay and the proposed appeal. Direct
notice is permitted. Service report be filed by the next date.
Post
the matter on 25th April, 2010.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top