Gujarat High Court High Court

Umravben vs Government on 28 March, 2011

Gujarat High Court
Umravben vs Government on 28 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16486/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16486 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3828 of 2010
 

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


 

UMRAVBEN
KESHUBHAI SOLANKI - Petitioner(s)
 

Versus
 

GOVERNMENT
OF INDIA & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
AMRITA AJMERA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
RULE SERVED for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/03/2011 

 

ORAL
ORDER

In
spite of the earlier order dated 07.03.2011 passed by this Court, no
action has been taken. Hence, the application stands dismissed for
default. Rule is discharged.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top