Gujarat High Court High Court

Dilipsingh vs Director on 22 September, 2008

Gujarat High Court
Dilipsingh vs Director on 22 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/399620/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 3996 of 2002
 

In


 

LETTERS
PATENT APPEAL No. 281 of 2002
 

In
 


SPECIAL CIVIL
APPLICATION No. 454 of 1989
 

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

DILIPSINGH
K PARMAR - Petitioner(s)
 

Versus
 

DIRECTOR,
SAINIK WELFARE & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
MR RR VAKIL for Petitioner(s) :
1, 
None for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 22/09/2008 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

As
the Letters Patent Appeal is dismissed, this Civil Application is not
entertained. Disposed of accordingly.

(RAVI R. TRIPATHI, J.)

(K.M. THAKER, J.)

karim

   

Top