Gujarat High Court
Umravben vs Government on 28 March, 2011
Gujarat High Court Case Information System
Print
CA/16486/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16486 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3828 of 2010
=========================================================
UMRAVBEN
KESHUBHAI SOLANKI - Petitioner(s)
Versus
GOVERNMENT
OF INDIA & 1 - Respondent(s)
=========================================================
Appearance :
MS
AMRITA AJMERA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
RULE SERVED for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/03/2011
ORAL
ORDER
In
spite of the earlier order dated 07.03.2011 passed by this Court, no
action has been taken. Hence, the application stands dismissed for
default. Rule is discharged.
[K.
S. JHAVERI, J.]
Pravin/*
Top