Gujarat High Court High Court

Yogesh vs Unknown on 18 March, 2010

Gujarat High Court
Yogesh vs Unknown on 18 March, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10293/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10293 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1864 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 3925 of 2009
 

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

 

YOGESH
B VALAND & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH COMMISSIONER OF HEALTH, HEALTH & 4 -
Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SD SUTHAR for MR NK MAJMUDAR
for
Applicant(s) : 1 - 3. 
MS MINI NAIR, ASSTT.GOVERNMENT PLEADER for
Opponent(s) : 1, 
RULE SERVED for Opponent(s) : 1,3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 18/03/2010 

 

 
ORAL
ORDER

(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)

This
application under Section 5 of the Limitation Act is made by the
appellants for condonation of delay of 5 days occurred in filing the
above Letters Patent Appeal.

The
applicants having explained the delay satisfactorily, the delay is
condoned. Rule is made absolute in terms of paragraph 6(B).

(M.D.

Shah, J.) (Ms. R.M. Doshit, J.)

*menon

   

Top