Gujarat High Court
Praful vs Unknown on 3 March, 2010
Gujarat High Court Case Information System
Print
MCA/477/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 477 of 2010
In
LETTERS
PATENT APPEAL No. 2393 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11832 of 2009
=================================================
PRAFUL
MAYADHAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MR AJ DESAI, AGP for Opponent(s) : 1,
None
for Opponent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/03/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioner is allowed to vacate the quarter by 1st
April, 2010. The order dated 14.12.2009 in Letters Patent Appeal No.
2393 of 2009 stands modified to the extent above. This Misc. Civil
Application stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top