Gujarat High Court High Court

Sudhaben vs Ahmedabad on 5 April, 2011

Gujarat High Court
Sudhaben vs Ahmedabad on 5 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15106/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - 

 

FOR
CONDONATION OF DELAY No. 15106 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP) No. 2520 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 16295 of 2004
 

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


 

SUDHABEN
B TAMBOLI - Petitioner(s)
 

Versus
 

AHMEDABAD
EDUCATION SOCIETY & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MS
BHAVIKA H KOTECHA for Petitioner(s) : 1,MS SHANU S PATHAN for
Petitioner(s) : 1, 
None for Respondent(s) : 1,3 - 5. 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

					Date
: 05/04/2011 

 

ORAL
ORDER

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

Let
notice be issued on 1st and 4th respondents in
the petition for condonation of delay. Ms. Krina Calla, AGP accepts
notice for 2nd and 3rd respondents and waives
service of notice. Counsel for the petitioner will serve copy of
paper-book on the learned AGP by tomorrow. Direct service on 1st
and 4th respondents permitted.

(S.J.

Mukhopadhaya, C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top