Gujarat High Court
Hifzul vs Chief on 23 February, 2011
Gujarat High Court Case Information System
Print
SCA/4972/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4972 of 2010
=========================================
HIFZUL
REHMAN ABDULLA MOMIN PARBADIYA - Petitioner(s)
Versus
CHIEF
OFFICER - Respondent(s)
=========================================
Appearance
:
MR.D K.PUJ
for Petitioner(s) : 1,
RULE
SERVED for Respondent(s) : 1,
MR DEEPAK P SANCHELA for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/02/2011
ORAL
ORDER
Learned
advocates appearing for respective parties are absent when the
petition is taken up for final hearing. This petition was taken for
final hearing today at 2.30 p.m. in pursuance to the direction issued
by the Division Bench vide order dated 28.01.2011 in Letters Patent
Appeal No.190/2011. However, as the learned advocates appearing for
respective parties inclusive of the learned advocate appearing on
behalf of respondent No.1, who had appeared in aforesaid Letters
Patent Appeal No.190/2011 are not present, this Court is not in a
position to go on with the matter. However, in the interest of
justice, stand over to 11th March 2011.
(M.R.
Shah, J.)
*menon
Top