Gujarat High Court High Court

Union vs Jyotsanaben on 18 October, 2010

Gujarat High Court
Union vs Jyotsanaben on 18 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11151/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11151 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1868 of 2010
 

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

UNION
OF INDIA - Petitioner(s)
 

Versus
 

JYOTSANABEN
JITENDRABHAI VAGHELA & 4 - Respondent(s)
 

====================================== 
Appearance
: 
MR
ANSHIN H DESAI for Petitioner(s) : 1, 
MR.HIREN M MODI for
Respondent(s) : 1 - 4. 
RULE UNSERVED for Respondent(s) :
5, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/10/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

As no
affidavit-in-reply is filed to controvert the averments made in the
appeal, delay is required to be condoned and is hereby condoned.

Application
is disposed of accordingly.

(S.R.

Brahmbhatt, J.)

sudhir

   

Top