Gujarat High Court High Court

Charutar vs Gujarat on 10 November, 2008

Gujarat High Court
Charutar vs Gujarat on 10 November, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/8127/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 8127 of 2008
 

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

 

CHARUTAR
VIDYA MANDAL - Petitioner(s)
 

Versus
 

GUJARAT
STATE SELF FINANCE PTC& CPED COLLEGE MANAGEMENT ASSO & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC DAVE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/11/2008 

 

				ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Office
objections to be removed on or before 24.11.2008 failing which the
matter will stand dismissed for non-prosecution.

(K.S. Radhakrishnan
C.J.)

(Akil Kureshi, J.)

(karan)

   

Top