Gujarat High Court High Court

Kolli vs Union on 30 April, 2010

Gujarat High Court
Kolli vs Union on 30 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/528/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 528 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3669 of 2010
 

With


 

CIVIL
APPLICATION No. 3006 of 2010
 

In
LETTERS PATENT APPEAL No. 528 of 2010
 

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


 

KOLLI
MADHAV SAIRAM REDDY - Appellant(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR ASIM
PANDYA FOR HL PATEL ADVOCATES for Appellant(s)
: 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1, 
MR SN SHELAT
SR ADVOCATE WITH MS VD NANAVATI for Respondent(s) : 2 -
3. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 30/04/2010 

 

ORAL
ORDER

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

Respondents
Nos.2 and 3 have appeared through learned Senior Advocate
Mr.S.N.Shelat. No separate notice need be issued on them.

Post
the matter on 22nd June 2010.

ORDER
ON CIVIL APPLICATION FOR STAY :

Prayer
for interim relief is rejected. Civil Application stands disposed of.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top