Gujarat High Court
Vadodara vs State on 13 January, 2010
Gujarat High Court Case Information System
Print
CA/1899/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1899 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 533 of 2008
In
SPECIAL CIVIL APPLICATION No. 25144 of 2007
=========================================================
VADODARA
MAHANAGARPALIKA NAUKAR MANDAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Petitioner(s) : 1,
MR PRANAV DAVE, AGP for Respondent(s) : 1,
MR
PRANAV G DESAI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 13/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
None
appears to oppose the application. For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top