Gujarat High Court High Court

Union vs A on 20 June, 2008

Gujarat High Court
Union vs A on 20 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/3598/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 3598 of 2008
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 4179 of 2008
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 4929 of 2008
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 5095 of 2008
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 5803 of 2008
 

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


 

UNION
OF INDIA THRO' ACCOUNTANT GENERAL - Petitioner(s)
 

Versus
 

A
M C THRO' MUNICIPAL COMMISSIONER - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARIN P RAVAL for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
ORAL
ORDER

Defects
be removed within a week, failing which, the petition/s shall stand
dismissed for non prosecution without reference to the Court. Office
to place copy of this order in each petition.

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

(
J. C. UPADHYAYA, J. )

kailash

   

Top