Gujarat High Court High Court

Ramsing vs Union on 22 June, 2010

Gujarat High Court
Ramsing vs Union on 22 June, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2861/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2861 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 6326 of 1986
 

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

 

RAMSING
ATBALSING SHARMA SINCE DECEASED & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NEHAL R JOSHI for
Petitioner(s) : 1 - 2. 
MR MD PANDYA for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2, 
None for
Respondent(s) : 3 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/06/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Joshi for applicant and learned AGP Ms. Mathur
for respondent State Authority. Not before this Court.

(H.K.

Rathod,J.)

Vyas

   

Top