Gujarat High Court
Hiraben vs Union on 23 December, 2010
Gujarat High Court Case Information System
Print
LPA/818/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 818 of 2008
In
SPECIAL
CIVIL APPLICATION No. 29141 of
2007
=================================================
HIRABEN
MOHANLAL AMIN WD/O MOHANLAL KARSANDAS AMIN & 3 - Appellant(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=================================================
Appearance :
DELETED
for Appellant(s) : 1,MR BB NAIK for Appellant(s) : 2 - 4.
MR
HRIDAY BUCH for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Civil
Application for condonation of delay, petition for substitution and
interim relief having been disposed of on 21.09.2010, no further
order is required to be passed. Post the Letters Patent Appeal for
hearing on 28.01.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top