Gujarat High Court
Shisir vs The on 11 January, 2010
Gujarat High Court Case Information System
Print
CA/5967/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5967 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1602 of 2008
In
SPECIAL CIVIL APPLICATION No. 17830 of 2007
=========================================================
SHISIR
NARENDRAKUMAR SHRIVASTAV - Petitioner(s)
Versus
THE
CHIEF MANAGER & DISCIPLINARY AUTHORITY & 1 - Respondent(s)
=========================================================
Appearance :
MR
HASIT DILIP DAVE for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
None
appears despite service to oppose the application.
For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
shekhar/-
Top