Gujarat High Court High Court

Vadodara vs Keshavlal on 23 July, 2008

Gujarat High Court
Vadodara vs Keshavlal on 23 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/824220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8242 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 156 of 2008
 

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

 

VADODARA
DISTRICT PANCHAYAT & 3 - Petitioner(s)
 

Versus
 

KESHAVLAL
RANCHHODLAL PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Petitioner(s) : 1 - 4. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
 
ORAL
ORDER

In
view of the communication dated 22.07.2008 which is taken on record,
Rule returnable on 06th August 2008. Direct service is
permitted.

(K.S.

JHAVERI, J.)

Divya//

   

Top