Gujarat High Court
Ramgopal vs Ahmedabad on 3 October, 2011
Gujarat High Court Case Information System
Print
SCA/13521/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13521 of 2011
=================================================
RAMGOPAL
MOTILAL MAURYA & 2 - Petitioners
Versus
AHMEDABAD
URBAN DEVELOPMENT AUTHORITY (AUDA) & 1 - Respondents
=================================================
Appearance :
MR
TATTVAM K PATEL for Petitioners : 1 - 3.
NOTICE SERVED for
Respondents : 1 - 2.
MR PR NANAVATI for Respondent : 1,
GOVERNMENT
PLEADER for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/10/2011
ORAL
ORDER
Learned
advocate Shri PR Nanavati makes a request for time for filing
affidavit, as the file was delivered to him recently. Learned
advocate for the petitioner has strong objection, as the order dated
8/9/2011 is clear with regard to the affidavit, if any, to be filed
by the respondent. This Court is of the view that, time as requested
for is required to be granted and therefore same is granted. Matter
may come up on 7/10/2011. No further time will be granted. In case
the reply affidavit is not filed, then also the matter shall be
proceeded on 7/10/2011.
[
S.R. BRAHMBHATT, J ]
/vgn
Top