Gujarat High Court High Court

Praful vs Unknown on 3 March, 2010

Gujarat High Court
Praful vs Unknown on 3 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/477/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 477 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2393 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11832 of 2009
 

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


 

PRAFUL
MAYADHAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=================================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR AJ DESAI, AGP for Opponent(s) : 1, 
None
for Opponent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 03/03/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
petitioner is allowed to vacate the quarter by 1st
April, 2010. The order dated 14.12.2009 in Letters Patent Appeal No.
2393 of 2009 stands modified to the extent above. This Misc. Civil
Application stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top