Gujarat High Court High Court

The vs Patel on 13 October, 2008

Gujarat High Court
The vs Patel on 13 October, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/14403/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14403 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3795 of 2005
 

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

 

THE
STATE OF GUJARAT - Petitioner(s)
 

Versus
 

PATEL
SANTOKBEN WD/O KODARBHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
None
for Respondent(s) : 1, 
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1.2.1  
RULE
SERVED for
Respondent(s) : 1.2.2,1.2.3
- 14. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/10/2008 

 

 
 
ORAL
ORDER

Respondent
NO.1.2.1 has remained unserved as expired, therefore, learned AGP Mr.
Niraj Soni wants time for bringing heirs and legal representatives of
respondent no.1. Matter is adjourned to 23.10.2008.

(H.K.

Rathod,J.)

Vyas

   

Top