Gujarat High Court
Maltiben vs Union on 11 October, 2010
Gujarat High Court Case Information System
Print
CA/11129/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 11129 of 2010
In
LETTERS
PATENT APPEAL No. 282 of 2008
In
SPECIAL CIVIL APPLICATION No. 942 of 2000
=========================================
MALTIBEN
WD/O SURESHBHAI S CHILE - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================
Appearance :
MR
YV SHAH for
Petitioner(s) : 1,
MS AVANI S MEHTA for Respondent(s) : 1 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned Advocate Mr.Shah. Learned Advocate Ms.Mehta, is not present
when the matter is called out. The matter is of 1981, amount is
already deposited and the appellant is senior citizen. In these set
of circumstances, the application is allowed. Let Letters Patent
Appeal No.282 of 2008 be fixed for final hearing in the third week of
December, 2010.
[A.L.Dave,
J.]
[M.D.Shah,
J.]
satish
Top