Gujarat High Court
Parents vs Justice on 27 August, 2008
Gujarat High Court Case Information System
Print
CA/961820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No. 9618 of 2008
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 667 of 2008
In
SPECIAL CIVIL APPLICATION No. 25954 of 2007
==============================================
PARENTS
ASSOCIATION FOR THE MEDICAL / DENTAL STUDENTS & 198 -
Petitioner(s)
Versus
JUSTICE
R J SHAH FEE COMMITTEE(MEDICAL) & 4 - Respondent(s)
==============================================
Appearance
:
MR AJ YAGNIK for Petitioner(s)
: 1 - 199.
RULE SERVED BY DS for Respondent(s) : 1 -
5.
==============================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 27/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Since
sufficient cause is shown, the delay of 16 days in filing the appeal
is condoned.
Rule
is made absolute. The application stands disposed of accordingly.
Sd/-
(
M.S.Shah, Actg.C.J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top