Gujarat High Court High Court

Chandrashekhar vs Union on 12 November, 2008

Gujarat High Court
Chandrashekhar vs Union on 12 November, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/12831/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12831 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 4923 of 2003
 

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

 

CHANDRASHEKHAR
SOMNATH ACHARYA - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YV SHAH for
Petitioner(s) : 1, 
MR
BIPIN I MEHTA for
Respondent(s) : 1
- 2. 
None
for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
 
ORAL
ORDER

Rule.

Mr. Mehta, learned counsel appearing for respondent waives service of
Rule.

Looking
to the averments made in this Civil Application and advance age of
the applicant, the main matter being Special Civil Application No.
4923 of 2003 is ordered to be fixed in the week commencing from
15.12.2008. Civil Application is disposed of accordingly. Rule is
made absolute to the aforesaid extent.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top