Gujarat High Court
Bherajbhai vs State on 17 February, 2011
Gujarat High Court Case Information System Print CA/1684/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR VACATING INTERIM RELIEF No. 1684 of 2011 In SPECIAL CIVIL APPLICATION No. 2899 of 2010 ====================================== BHERAJBHAI GALBABHAI CHAUDHARY - Petitioner Versus STATE OF GUJARAT THRO'DEVELOPMENT COMMISSIONER & 3 - Respondents ====================================== Appearance : MR PS CHAUDHARY for the Petitioner. GOVERNMENT PLEADER for Respondent(s) : 1, MR HS MUNSHAW for Respondent(s) : 2, MR SP MAJMUDAR for Respondent(s) : 3 - 4. ====================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 17/02/2011 ORAL ORDER
As
main Special Civil Application is coming up for final hearing on
22/02/2011, the present application is not entertained. Learned
advocate appearing on behalf of the applicant make a request that, on
that day, to take up the main matter for final hearing and subject to
availability of the time, the same shall be taken up for final
hearing.
With
this, the present application is disposed of.
[M.R.SHAH,J]
*dipti
Top