Gujarat High Court
Union vs Rasilaben on 20 October, 2011
Gujarat High Court Case Information System
Print
CA/12793/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12793 of 2010
In
MISC.CIVIL
APPLICATION No. 2816 of 2010
In
MISC.CIVIL APPLICATION No. 707 of 2010
=========================================================
UNION
OF INDIA - Petitioner(s)
Versus
RASILABEN
JATASHANKER BAROT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NS SHEVADE for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/10/2011
ORAL
ORDER
When
the mater is called out, learned advocate appearing on behalf of the
applicant is absent. Hence, present application is dismissed for
non-prosecution.
[M.R.SHAH,J]
*dipti
Top