Gujarat High Court High Court

Modi vs Smt on 24 July, 2008

Gujarat High Court
Modi vs Smt on 24 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8472/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8472 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1005 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 5410 of 2008
 

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

MODI
NILAY BHADRESHBHAI & 128 - Petitioner(s)
 

Versus
 

SMT
N H L MUNICIPAL MEDICAL COLLEGE & 4 - Respondent(s)
 

============================================== 
Appearance
: 
MR HARSHADRAY A DAVE for
Petitioner(s) : 1 - 129.MR HARDIK A DAVE for Petitioner(s) : 1 -
2. 
None for Respondent(s) : 1 - 3, 5, 
 MR SHIVANG SHUKLA ASSTT
GOVERNMENT PLEADER for Respondent(s) :
4, 
==============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

RULE
returnable on 29.07.2008. Direct service is permitted today.
Mr.Shivang Shukla, learned A.G.P. waives service of Rule for
respondent No.4.

Sd/-

(
M.S.Shah, Actg.C.J.)

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top