Gujarat High Court High Court

Union vs Mahendra on 5 September, 2008

Gujarat High Court
Union vs Mahendra on 5 September, 2008
Author: Mohit S. R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1043620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10436 of 2008
 

In


 

MISC.CIVIL
APPLICATION (STAMP) No. 2079 of 2008
 

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

UNION
OF INDIA THRO' SECRETARY & 2 - Petitioner(s)
 

Versus
 

MAHENDRA
TOKE & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
HARIN P RAVAL for Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1 - 3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Delay
condoned.

The
application stands disposed of accordingly.

The
Misc. Civil Application (Stamp) number shall be given regular number.

(M.S.

SHAH, J.)

(RAVI
R. TRIPATHI, J.)

zgs/-

   

Top