Gujarat High Court Case Information System
Print
SCA/6954/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6954 of 2008
=========================================================
VIPULKUMAR
DINESHBHAI CHAUHAN - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 5 - Respondent(s)
=========================================================
Appearance
:
MR
AG VYAS for
Petitioner(s) : 1,
MR SHIVANG SHUKLA, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 3,5
- 6.
MR MS JAYSWAL for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/09/2008
ORAL
ORDER
Rule
returnable on 24th October 2008. The pleadings shall be
completed before the next date of hearing.
The
respondent shall calculate the amount in question and shall deposit
the same before this Court within a period of six weeks. It is made
clear that the respondent no.4 shall provide all the relevant papers
within a period of two weeks from today.
The
respondent no.4 is personally present today. On assurance that he
shall submit all the papers within the aforesaid stipulated time, he
shall not be required to remain personally present henceforth unless
called for.
(K.S.
JHAVERI, J.)
Divya//
Top