Gujarat High Court High Court

Rameshchandra vs Government on 18 March, 2009

Gujarat High Court
Rameshchandra vs Government on 18 March, 2009
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/1221220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12212 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3606 of 2008
 

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

 

RAMESHCHANDRA
KANTILAL SHAH - Petitioner(s)
 

Versus
 

GOVERNMENT
OF INDIA & 18 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JR SHAH for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1,5
- 10,13 - 19. 
RULE
SERVED BY DS for
Respondent(s) : 2
- 3. 
DS
AFF.NOT FILED (R) for
Respondent(s) : 4,11
- 12. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/03/2009 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. RK Shah appears for applicant. Respondents are served.
Reply is also filed. Now, matter on condonation of delay is required
to be heard, therefore, this application is adjourned to 17.4.09.

(H.K.

Rathod,J.)

Vyas

   

Top