Gujarat High Court
Alkesh vs Union on 8 July, 2010
Gujarat High Court Case Information System
Print
CA/10406/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10406 of 2006
In
SPECIAL
CIVIL APPLICATION No. 10033 of 2004
=========================================================
ALKESH
INDRAVADAN PANDYA - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MS MEGHA JANI
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
main matter is coming on the board on 15.7.2010. In that view of the
matter, this application for fixing early date of hearing does not
merit consideration. Hence dismissed.
(BHAGWATI
PRASAD, J)
(S.R.
BRAHMBHATT, J)
(pkn)
Top