Gujarat High Court
Dineshbhai vs Superintending on 28 September, 2011
Gujarat High Court Case Information System Print CA/3888/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 3888 of 2011 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 391 of 2011 To LETTERS PATENT APPEAL No. 604 of 2011 In SPECIAL CIVIL APPLICATION No. 8081 of 2010 ================================================= DINESHBHAI NARSINHBHAI PATEL THROUGH MAHESHBHAI PAETL - Petitioner(s) Versus SUPERINTENDING ENGINEER (TR) & 1 - Respondent(s) ================================================= Appearance : MS SHAILI A KAPADIA for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 NOTICE SERVED BY DS for Respondent(s) : 1, MS LILU K BHAYA for Respondent(s) : 2, ================================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE and HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 28/09/2011 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Let
the matter be placed before another Bench to which one of us ( J.B.
Pardiwala, J.) is not a member.
(A.L.
DAVE, ACTG. C.J.)
(J.B.PARDIWALA,
J.)
pnnair
Top