Gujarat High Court High Court

Vadodara vs State on 13 January, 2010

Gujarat High Court
Vadodara vs State on 13 January, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1899/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1899 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 533 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 25144 of 2007
 

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

 

VADODARA
MAHANAGARPALIKA NAUKAR MANDAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner(s) : 1, 
MR PRANAV DAVE, AGP for Respondent(s) : 1, 
MR
PRANAV G DESAI for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

None
appears to oppose the application. For
the reasons stated in the application, delay is condoned. Rule is
made absolute.

(BHAGWATI
PRASAD, J)

(BANKIM.N.MEHTA,
J)

shekhar/-

   

Top