Gujarat High Court
Ministry vs State on 30 July, 2010
Gujarat High Court Case Information System
Print
CA/7158/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7158 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1282 of 2010
=================================================
MINISTRY
OF HUMAN RESOURCES DEVELOPMENT - Petitioner
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 8 - Respondents
=================================================
Appearance :
MR
MK VAKHARIA for Petitioner:
MR.
SHIVANG SHUKLA, LD. AGP for respondent: 1
MR. PARESH UPADHYAY for
Respondents : 5-9.
None
for Respondents:2-4
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
advocates for respective respondents waives service of notice. Delay
is condoned. Application is disposed of.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top