Gujarat High Court High Court

R vs A on 26 August, 2011

Gujarat High Court
R vs A on 26 August, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14120/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 14120 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2481 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 9504 of 2009
 

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

 

R
B PANDYA & 11 - Petitioner(s)
 

Versus
 

A
V JASANI T B HOSPITAL TRUST & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
VIRAJ S FOZDAR for
Petitioner(s) : 1 - 12. 
None for Respondent : 1                   
                         MR NJ SHAH ASSTT GOVERNMENT PLEADER for
Respondents 2-3            Respondents deleted :  4   9
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 01/12/2010 

 

ORAL
ORDER

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

Permission
to delete respondent Nos. 4 to 9 is granted at the request of learned
counsel for the applicants. RULE
returnable on 16.12.2010.
Learned AGP waives service for respondent Nos.2 and 3. Direct service
for respondent No.1.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(J.C.Upadhyaya,J.)

(KMG
Thilake)

   

Top