Gujarat High Court
=========================================Appearance vs Rule Served For on 19 January, 2010
Gujarat High Court Case Information System
Print
CA/354/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 354 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1699 of 2008
In
SPECIAL
CIVIL APPLICATION No. 7007 of 2008
=========================================
SABBIRHUSSAIN
KASAMALI SAIYED R/O SONIWADA, VIJAPUR
Versus
DIVISIONAL
DIRECTOR
=========================================Appearance
:
MS FARHANA Y
MANSURI for
the Applicant
RULE SERVED for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Though
served, none appears to oppose.
For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(BANKIM
N.MEHTA, J.)
omkar
Top