Gujarat High Court
Town vs Kalidas on 16 July, 2008
Gujarat High Court Case Information System
Print
SCA/4363/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4363 of 2008
=========================================================
TOWN
PLANNING OFFICER & 1 - Petitioner(s)
Versus
KALIDAS
ISHWARBHAI PRAJAPATI & 1 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1 - 2.
MR
P C CHAUDHARI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/07/2008
ORAL ORDER
Mr.
Ketan Dwivedi, AGP submits that on 26th June 2008 the
respondent has submitted an affidavit as contemplated under Section
17B and therefore some more time is required so as to report
compliance and/or to verify whether he is gainfully employed or not
and to file an affidavit if necessary in the event if he is found to
be guilty and employed. Hence, S.O. to 31st July, 2008.
[
K.M. Thaker, J. ]
rmr.
Top