Gujarat High Court High Court

====================================== vs Ms Trusha Patel on 19 September, 2008

Gujarat High Court
====================================== vs Ms Trusha Patel on 19 September, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/884820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8848 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP) No. 304 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 29814 of 2007
 

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

RAMESHBHAI
D CHAVADA 

 

Versus
 

STATE
OF GUJARAT & OTHERS
 

====================================== 
Appearance
: 
MR MURALI N DEVNANI for the
applicant  
Ms Trusha Patel, Assistant Government Pleader for
respondent Nos.1 and 2  
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 19/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Ms
Trusha Patel, learned Assistant Government
Pleader appears for respondent Nos.1 and 2 and respondent
Nos.3 and 4 are stated to have refused to accept the notice and,
therefore, they are treated as served. Delay of 25 days in filing
the appeal is condoned in view of the uncontroverted averments in the
application.

Rule
is made absolute with no order as to costs.

(Bhagwati
Prasad, J.)

(D.H.Waghela,
J.)

*mohd

   

Top