Gujarat High Court
Union vs Mahendra on 5 September, 2008
Gujarat High Court Case Information System
Print
CA/1043620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10436 of 2008
In
MISC.CIVIL
APPLICATION (STAMP) No. 2079 of 2008
=================================================
UNION
OF INDIA THRO' SECRETARY & 2 - Petitioner(s)
Versus
MAHENDRA
TOKE & 2 - Respondent(s)
=================================================
Appearance
:
MR
HARIN P RAVAL for Petitioner(s) : 1 - 3.
None for Respondent(s) :
1 - 3.
=================================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/09/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Delay
condoned.
The
application stands disposed of accordingly.
The
Misc. Civil Application (Stamp) number shall be given regular number.
(M.S.
SHAH, J.)
(RAVI
R. TRIPATHI, J.)
zgs/-
Top