Gujarat High Court
Vice vs Chairman on 24 March, 2011
Gujarat High Court Case Information System
Print
SCA/2081/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2081 of
1986
=========================================================
VICE
PRESIDENT - Petitioner(s)
Versus
CHAIRMAN
& 2 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHARI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 24/03/2011
ORAL
ORDER
The
submission of the Registry dated 21.03.2011 indicates that Notice of
Rule has not been received back in respect of respondents Nos.1 to 3
and the Civil Application for substitution was required to be filed
by the learned advocate for the petitioner.
Mr.
P.S. Chari, learned advocate for the petitioner prays for time, in
order to take instructions, whether the matter survives, or not.
List
on 19.04.2011.
(Smt. Abhilasha Kumari, J.)
Safir*
Top