Gujarat High Court
Mahendrasinh vs President on 16 April, 2010
Gujarat High Court Case Information System
Print
LPA/16/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 16 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4819 of 2008
=========================================================
MAHENDRASINH
DURLABHSINH THAKOR - Appellant(s)
Versus
PRESIDENT
- SHRI KODAK VIBHAG SARVAJANIK KELAVANI MANDAL & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
MUKUND M DESAI for
Appellant(s) : 1,
MS TEJAL A VASHI for Respondent(s) : 1 - 2.
MS
MINI NAIR ASSTT GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel Mr.M.B.Rana, appearing for Mr.M.M.Desai, submitted that
hearing may be adjourned for the last time to 19.04.2010 on condition
that no further adjournment may be granted on any ground whatsoever.
S.O. to 19.04.2010
on that understanding.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(
M.D.Shah, J.)
(KMG
Thilake)
Top