Gujarat High Court
Union vs Jyotsanaben on 18 October, 2010
Gujarat High Court Case Information System
Print
CA/11151/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11151 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1868 of 2010
======================================
UNION
OF INDIA - Petitioner(s)
Versus
JYOTSANABEN
JITENDRABHAI VAGHELA & 4 - Respondent(s)
======================================
Appearance
:
MR
ANSHIN H DESAI for Petitioner(s) : 1,
MR.HIREN M MODI for
Respondent(s) : 1 - 4.
RULE UNSERVED for Respondent(s) :
5,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/10/2010
ORAL
ORDER
Heard
learned advocates for the parties.
As no
affidavit-in-reply is filed to controvert the averments made in the
appeal, delay is required to be condoned and is hereby condoned.
Application
is disposed of accordingly.
(S.R.
Brahmbhatt, J.)
sudhir
Top