Gujarat High Court
=========================================Appearance vs Rule Served For on 9 February, 2010
Gujarat High Court Case Information System
Print
CA/12903/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12903 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 830 of 2008
In
SPECIAL
CIVIL APPLICATION No. 26768 of 2007
=========================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION EMPLOYEES UNION
=========================================Appearance
:
MS SEJAL K
MANDAVIA for
the Applicant
RULE SERVED for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
None
appears to oppose the application.
For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(Z.K.SAIYED,
J.)
omkar
Top