Gujarat High Court High Court

Mahendrasinh vs President on 16 April, 2010

Gujarat High Court
Mahendrasinh vs President on 16 April, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/16/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 16 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4819 of 2008
 

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

 

MAHENDRASINH
DURLABHSINH THAKOR - Appellant(s)
 

Versus
 

PRESIDENT
- SHRI KODAK VIBHAG SARVAJANIK KELAVANI MANDAL & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUND M DESAI for
Appellant(s) : 1, 
MS TEJAL A VASHI for Respondent(s) : 1 - 2. 
MS
MINI NAIR ASSTT GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel Mr.M.B.Rana, appearing for Mr.M.M.Desai, submitted that
hearing may be adjourned for the last time to 19.04.2010 on condition
that no further adjournment may be granted on any ground whatsoever.
S.O. to 19.04.2010
on that understanding.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
M.D.Shah, J.)

(KMG
Thilake)

   

Top