Gujarat High Court
Prabhakar vs Regional on 14 November, 2011
Gujarat High Court Case Information System
Print
CA/1274020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12740 of 2008
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 972 of 2008
In
CIVIL APPLICATION No. 15110 of 2007
=========================================
PRABHAKAR
MAGANLAL SONI - Petitioner(s)
Versus
REGIONAL
DIRECTOR EMPLOYEES STATE INSURANCE - Respondent(s)
=========================================
Appearance :
MR
BHARAT SHAH for Petitioner(s) : 1,
None
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/12/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Delay
is condoned. Civil Application is disposed of accordingly.
Post the appeal for hearing after holidays.
(K.S.RADHAKRISHNAN,
C.J.)
(AKIL
KURESHI, J.)
(vjn)
Top