Gujarat High Court
Deputy vs Shree on 24 March, 2011
Gujarat High Court Case Information System
Print
SCA/4320/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 43 of 2009
=========================================================
DEPUTY
ENGINEER (O & M) - Petitioner(s)
Versus
SHREE
VITTHALPRABHU EDUCATION & CHARITABLE TRUST & 1 -
Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 05/02/2009
ORAL
ORDER
This
Court has issued notice on 20.1.2009. Notice is duly served on the
respondents. Mr.P.K.Jani, learned advocate has instructions to
appear on behalf of the respondent No.1. He made a request to grant
sometime so as to enable him to file affidavit-in-reply. The
respondent No.2 is also served, however no appearance has been filed.
Normally learned Assistant Government Pleader appears on behalf of
the respondent No.2 being State authority. Since a request has come
forward from both the respondents the matter is adjourned to
12.2.2009.
(K.
A. PUJ, J.)
kks
Top