Gujarat High Court High Court

Ministry vs State on 30 July, 2010

Gujarat High Court
Ministry vs State on 30 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7158/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7158 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1282 of 2010
 

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


 

MINISTRY
OF HUMAN RESOURCES DEVELOPMENT - Petitioner
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 8 - Respondents
 

=================================================
 
Appearance : 
MR
MK VAKHARIA for Petitioner:
 

MR.
SHIVANG SHUKLA, LD. AGP for respondent: 1 
MR. PARESH UPADHYAY for
Respondents : 5-9.
 

None
for Respondents:2-4 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 30/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
advocates for respective respondents waives service of notice. Delay
is condoned. Application is disposed of.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top