Gujarat High Court
Amrutbharthi vs Collector-City on 25 November, 2010
Gujarat High Court Case Information System
Print
SCA/16457/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16457 of 2005
======================================
AMRUTBHARTHI
JERAMBHARTHI GUNSAI & 1 - Petitioner(s)
Versus
COLLECTOR-CITY
ADMINISTRATION DIST-KUTCH & 4 - Respondent(s)
======================================
Appearance
:
MR
BHUSHAN B OZA for Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for
Respondent(s) : 1,
MR PRASHANT G DESAI for Respondent(s) : 2,
MR
NV ANJARIA for Respondent(s) : 3 -
5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/11/2010
ORAL
ORDER
When
the matter is taken up for hearing, it is informed that the learned
advocate for the petitioners has filed leave note.
In
view of the fact that petition is pending for final hearing since
2005, as a last chance, the petition is adjourned to tomorrow with a
clarification that if the learned advocate is not present or if the
petitioner does not make any alternative arrangement, the petition
will be heard on merits and appropriate order may be passed including
order for disposal of the petition. S.O to 16.11.2010.
(K.M.Thaker,
J.)
sudhir
Top