Gujarat High Court High Court

========================================== vs Mr Hemant S Shah For on 29 August, 2008

Gujarat High Court
========================================== vs Mr Hemant S Shah For on 29 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2187/1985	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2187 of 1985
 

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

MEHMOOD
MOHMAD SIDIK 

 

Versus
 

EMPLOYEES
STATE INSURANCE CORPORATION 

 

========================================== 
Appearance
: 
MS ASHA H GUPTA for
Appellant:1 
MR HEMANT S SHAH for
Defendant:1 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/08/2008  
 
ORAL ORDER

In
view of the fact that the representative of the applicant-appellant
has taken the papers, the learned counsel for the appellant is not in
a position to prosecute the matter.

In
view of the above, appeal stands disposed of with a liberty to apply
in case of difficulty.

(K.S.JHAVERI,
J.)

Amit/-

   

Top