Gujarat High Court
Charutar vs Parents on 20 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
LPA/482/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 482 of 2008 In SPECIAL CIVIL APPLICATION No. 25954 of 2007 ====================================== CHARUTAR AROGYA MANDAL & 1 - Appellant(s) Versus PARENTS ASSOCIATION FOR THE MEDICAL / DENTAL STUDENTS & 201 - Respondent(s) ====================================== Appearance : MR DC DAVE for Appellant(s) : 1 - 2. MR AJ YAGNIK for Respondent(s) : 1 - 199. - for Respondent(s) : 0.0.0 - for Respondent(s) : 0.0.0,0.0.0 ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 20/06/2008 ORAL ORDER
Shri
D.C.Dave, learned counsel for the appellant submits that consent has
been taken from the other side for extension of time. Though consent
has been taken, Counsel for the appellant to come with the Counsel
for the other side on next date to ascertain whether he has agreed
for extension of time.
List
it on 24th June, 2008.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash