Gujarat High Court
Yogesh vs State on 17 February, 2010
Gujarat High Court Case Information System
Print
CA/10293/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10293 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1864 of 2009
In
SPECIAL CIVIL APPLICATION No. 3925 of 2009
=========================================================
YOGESH
B VALAND & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH COMMISSIONER OF HEALTH, HEALTH & 4 -
Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 3.
MR NJ SHAH, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1,3 - 4.
RULE
NOT RECD BACK for Respondent(s) : 2,
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Fresh
Notice on the new address to respondent Nos.2 to 5 returnable on
18.3.2010.
(BHAGWATI
PRASAD, J.)
(BANKIM
N.MEHTA, J.)
shekhar/-
Top