Gujarat High Court
Parmar vs Chairman/Secretary on 24 November, 2010
Gujarat High Court Case Information System
Print
SCA/2371/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2371 of 2004
=========================================================
PARMAR
REVABHAI BADARBHAI - Petitioner(s)
Versus
CHAIRMAN/SECRETARY
& 4 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Petitioner(s) : 1,
MR HV PUJARA for Respondent(s) : 1 - 2.
NOTICE
SERVED for Respondent(s) : 3,
RULE NOT RECD BACK for Respondent(s)
: 3,
GOVERNMENT PLEADER for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 16/11/2010
ORAL ORDER
Shri
Revabhai Badarbhai Parmar, party-in-person is present in the Court,
today. However, the matter cannot be proceeded with in the absence of
Mr.H.V.Pujara, learned counsel for the respondents Nos.1 and 2. List
on 30.11.2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top