Gujarat High Court High Court

Executive vs Devabhai on 22 October, 2010

Gujarat High Court
Executive vs Devabhai on 22 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7968/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7968 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5376 of 2009
 

With


 

CIVIL
APPLICATION No. 7969 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 5377 of 2009
 

With


 

CIVIL
APPLICATION No. 7976 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 5384 of 2009
 

With


 

CIVIL
APPLICATION No. 7983 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 5391 of 2009
 

With


 

CIVIL
APPLICATION No. 7984 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 5392 of 2009
 

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


 

EXECUTIVE
ENGINEER & 1   Applicants 

 

Versus
 

DEVABHAI
KESABHAI JADAV - Respondent
 

=========================================================
Appearance : 
MR
JANAK RAVAL AGP for Applicants : 1 - 2. 
MR NITIN AMIN for
Respondent :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 22/10/2010 

 

 
 
ORAL
ORDER

Rule.

Mr. Amin, learned advocate waives service of Rule on behalf of
respondent. By consent, Rule is fixed forthwith.

Looking
to the averments made in Civil Applications, the delay is required to
be condoned. Accordingly, the delay is condoned. The Civil
Applications are allowed. Rule is made absolute. No costs. The
registry is directed to place the First Appeals for admission hearing
on 26.10.2010.

Registry
is directed to keep the copy of this order in each matter.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top