Gujarat High Court
Madhusudan vs Manager on 16 November, 2011
Gujarat High Court Case Information System
Print
CA/9615/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9615 of 2011
With
CIVIL
APPLICATION No. 9616 of 2011
In
LETTERS PATENT APPEAL No. 550 of 2004
=========================================
MADHUSUDAN
ALIAS GOPALBHAI MOTILAL SEVAK - Petitioner(s)
Versus
MANAGER
& 1 - Respondent(s)
=========================================
Appearance :
MR
BHARAT SHAH for the Petitioner.
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
By
earlier order, though time was granted to remove office objections,
office objections have not been removed. Therefore, the Civil
Applications are dismissed for default.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top