Gujarat High Court High Court

Charutar vs Parents on 20 June, 2008

Gujarat High Court
Charutar vs Parents on 20 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/482/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 482 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 25954 of 2007
 

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


 

CHARUTAR
AROGYA MANDAL & 1 - Appellant(s)
 

Versus
 

PARENTS
ASSOCIATION FOR THE MEDICAL / DENTAL STUDENTS & 201 -
Respondent(s)
 

======================================
 
Appearance : 
MR
DC DAVE for Appellant(s) : 1 - 2. 
MR AJ YAGNIK for Respondent(s) :
1 - 199. 
- for Respondent(s) : 0.0.0  
- for Respondent(s) :
0.0.0,0.0.0  
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 20/06/2008 

 

ORAL
ORDER

Shri
D.C.Dave, learned counsel for the appellant submits that consent has
been taken from the other side for extension of time. Though consent
has been taken, Counsel for the appellant to come with the Counsel
for the other side on next date to ascertain whether he has agreed
for extension of time.

List
it on 24th June, 2008.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash