Gujarat High Court High Court

Ritesh vs Gujarat on 30 August, 2011

Gujarat High Court
Ritesh vs Gujarat on 30 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4455/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4455 of 2011
 

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

 

RITESH
JASHUBHAI PATEL - Petitioner(s)
 

Versus
 

GUJARAT
MARITIME BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIVANG M SHAH for
Petitioner(s) : 1, 
MRS KALPANA K RAVAL for Respondent(s) : 1, 
MR
NIKUNT K RAVAL for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/08/2011 

 

 
 
ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

This
Court has passed an order on 22.7.2011, directing the respondent –
Maritime Board to decide representation made by petitioner within a
period of one month from date of receiving copy of said order.

However,
learned advocate Ms.Raval requests for extension of further period of
10 days to decide said representation made by petitioner.

Considering
her request, time is extended for a further period of 10 days from
today to decide the representation made by petitioner.

Accordingly,
the matter is ordered to be notified on 9.9.2011.

(H.K.RATHOD,J.)

(vipul)

   

Top