Gujarat High Court
Xavier vs General on 4 May, 2011
Gujarat High Court Case Information System
Print
SCA/5260/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5260 of
2004
=========================================
XAVIER
M MASCARENHAS & 1 - Petitioner(s)
Versus
GENERAL
MANAGER W. RLY & 2 - Respondent(s)
=========================================
Appearance :
MR
PH PATHAK for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1,
SERVED
BY RPAD - (R) for Respondent(s) : 1,
MR MUKESH A PATEL for
Respondent(s) : 2,
UNSERVED-REFUSED (R) for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 04/05/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Counsel for
the petitioners states that petitioner No. 2 has expired. The
petitioners’ prayer is allowed to file substitution application.
List the
matter on 7.7.2011.
[V.M.
SAHAI, J.]
[G.B.
SHAH, J.]
mrpandya
Top