Gujarat High Court
Galvav vs The on 25 September, 2008
Gujarat High Court Case Information System
Print
CA/695020/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6950 of 2007
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2327 of 2006
In
SPECIAL CIVIL APPLICATION No. 18985 of 2006
=============================================
GALVAV
KELAVNI MANDAL THRO V.V.GOVANI ASSISTANT - Petitioner(s)
Versus
THE
STATE OF GUJARAT THRO' THE SECRETARY & 2 - Respondent(s)
=============================================
Appearance
:
MR PARESH M DAVE for
Petitioner(s) : 1,
MR KT DAVE AGP for Respondent(s) : 1,
MR AD
OZA for Respondent(s) : 2,
SERVED BY RPAD - (N) for Respondent(s)
: 3,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 25/09/2008
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Since
sufficient cause is shown, the delay is condoned.
The
application stands disposed of.
Post
the Letters Patent Appeal for admission hearing in due course.
(K.S.
RADHAKRISHNAN, C.J.)
(M.S.
SHAH, J.)
zakir/-
Top