Gujarat High Court
Harishchandrasinh vs Estate on 14 May, 2010
Gujarat High Court Case Information System
Print
CA/5373/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5373 of 2010
To
CIVIL
APPLICATION No. 5380 of 2010
=================================================
HARISHCHANDRASINH
RANJITSINH GOHIL - Petitioner(s)
Versus
ESTATE
OFFICER (BRIGADIER) & 1 - Respondent(s)
=================================================
Appearance :
MR
YATIN SONI for Petitioner(s) : 1,
MSMARIYAMDALAL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/05/2010
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondents both in the matter of Civil
Applications for condonation of delay and the Letters Patent Appeals.
Direct notice is permitted.
Let
the appeals be registered and listed alongwith these Civil
Applications on 5th
July, 2010.
[S.J.MUKHOPADHAYA,
C.J.]
[AKIL
KURESHI, J.]
Sundar/-
Top