Gujarat High Court
Yogesh vs Unknown on 18 March, 2010
Gujarat High Court Case Information System
Print
CA/10293/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION 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 - Applicant(s)
Versus
STATE
OF GUJARAT THROUGH COMMISSIONER OF HEALTH, HEALTH & 4 -
Opponent(s)
=========================================================
Appearance
:
MR
SD SUTHAR for MR NK MAJMUDAR
for
Applicant(s) : 1 - 3.
MS MINI NAIR, ASSTT.GOVERNMENT PLEADER for
Opponent(s) : 1,
RULE SERVED for Opponent(s) : 1,3 -
4.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/03/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)
This
application under Section 5 of the Limitation Act is made by the
appellants for condonation of delay of 5 days occurred in filing the
above Letters Patent Appeal.
The
applicants having explained the delay satisfactorily, the delay is
condoned. Rule is made absolute in terms of paragraph 6(B).
(M.D.
Shah, J.) (Ms. R.M. Doshit, J.)
*menon
Top