Gujarat High Court High Court

Natwarlal vs Deputy on 24 June, 2010

Gujarat High Court
Natwarlal vs Deputy on 24 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5900/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5900 of 2010
 

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


 

NATWARLAL
DALSUKHRAMBHAI RAJGOR - Petitioner(s)
 

Versus
 

DEPUTY
SECRETARY & 3 - Respondent(s)
 

=============================================
 
Appearance : 
MR
HIMANSU M PADHYA for Petitioner(s) : 1, 
MS MANISHA LAVKUMAR SHAH
ASST GOVT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2 - 4. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/06/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on 3rd
and 4th
respondents both in the matters of Civil Application and the Letters
Patent Appeal.

Learned AGP Ms. Manisha L. Shah accepts notice on behalf of the 1st
and 2nd
respondents. The Letters Patent Appeal be registered and listed on
21st
July 2010 for hearing along with Civil Application.

Direct
Notice permitted.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top