Gujarat High Court
Ramsing vs Union on 22 June, 2010
Gujarat High Court Case Information System
Print
CA/2861/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2861 of 2009
In
SPECIAL
CIVIL APPLICATION No. 6326 of 1986
=========================================================
RAMSING
ATBALSING SHARMA SINCE DECEASED & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NEHAL R JOSHI for
Petitioner(s) : 1 - 2.
MR MD PANDYA for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2,
None for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/06/2010
ORAL
ORDER
Heard
learned Advocate Mr. Joshi for applicant and learned AGP Ms. Mathur
for respondent State Authority. Not before this Court.
(H.K.
Rathod,J.)
Vyas
Top