Gujarat High Court High Court

Hiraben vs Union on 23 December, 2010

Gujarat High Court
Hiraben vs Union on 23 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/818/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 818 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 29141 of
2007 
 
=================================================


 

HIRABEN
MOHANLAL AMIN WD/O MOHANLAL KARSANDAS AMIN & 3 - Appellant(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=================================================
 
Appearance : 
DELETED
for Appellant(s) : 1,MR BB NAIK for Appellant(s) : 2 - 4. 
MR
HRIDAY BUCH for Respondent(s) : 1 -
2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 23/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Civil
Application for condonation of delay, petition for substitution and
interim relief having been disposed of on 21.09.2010, no further
order is required to be passed. Post the Letters Patent Appeal for
hearing on 28.01.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top