Gujarat High Court Case Information System
Print
CA/2401/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2401 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 300 of 2010
In
SPECIAL CIVIL APPLICATION No. 13105 of 2009
=============================================
MANSURI
SAMIRBHAI HUSSAINBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=============================================
Appearance :
MR
AFTAB HUSEN ANSARI for Petitioner(s) : 1,
None for Respondent(s) :
1 - 4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
AGP Mr.Devang Vyas accepts notice on behalf of the respondents Nos.1,
2 and 3.
Notice
on fourth respondent. Counsel for the petitioner may serve a copy of
the Civil Application and Memo of Letters Patent Appeal on
Mr.P.S.Champaneri, Learned Assistant Solicitor General of India who
normally appears for the Union of India. The applicant-petitioner and
the respondents may file supplementary affidavit including the
government’s decision, if any, to enhance the amount of compensation.
Post
the matter on 16th
March 2010.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top