Gujarat High Court
========================================= vs Mr Rashesh Rindani Agp For on 31 March, 2010
Gujarat High Court Case Information System
Print
SCA/3059/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3059 of 2010
=========================================
HEMABEN
BHURABHAI PARMAR
Versus
STATE
OF GUJARAT & 2
=========================================
Appearance
:
MR UMANG K CHOKSI for
Petitioner
MR RASHESH RINDANI AGP for Respondent No.1
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 31/03/2010
ORAL
ORDER
Despite
the order dated 09.03.2010 passed by this Court, no
affidavit-in-reply is filed by the Chief Controlling Revenue
Authority, respondent No.2 herein. An inaction on the part of the
Chief Controlling Revenue Authority amounts to contempt of Court. If
the affidavit-in-reply is not filed by the Chief Controlling
Authority, the Court will issue contempt notice. The matter is
adjourned to 9th April, 2010.
[
K. A. PUJ, J. ]
(vijay)
Top