Gujarat High Court
Union vs Jayendrabhai on 26 September, 2011
Gujarat High Court Case Information System
Print
CA/8696/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8696 of 2011
In
SPECIAL
CIVIL APPLICATION No. 28772 of 2007
======================================
UNION
OF INDIA THRO' GENERAL MANAGER (E) & 3 - Applicants
Versus
JAYENDRABHAI
JAYANTILAL JANI - Respondents
======================================
Appearance
:
MR
NS SHEVADE for Applicants.
MR MS RAO for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/09/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
The
applicant has filed this application requesting this Court to set
aside abatement, if any, and to condone the delay in filing the
present application.
In
view of the order passed by this Court in Civil Application No.8693
of 2011, the present application does not survive. The same is
accordingly disposed of.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top