Gujarat High Court
State vs Smita on 7 July, 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
:
MR
PRANAV DAVE ASSTT. GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 3.
MR GM JOSHI for Respondent(s) : 1 -
2.
UNSERVED-EXPIRED (N) for Respondent(s) : 3,
NOTICE SERVED BY
DS for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 07/07/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
AGP states that the defects as pointed out in Civil Application
(Stamp) No.6357 of 2011 will be removed by tomorrow.
We
accordingly order to list this matter on 14th July 2011
along with the civil application filed for bringing the heirs on
record.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top