Gujarat High Court High Court

Suryakantbhai vs Union on 23 March, 2011

Gujarat High Court
Suryakantbhai vs Union on 23 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/813/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 813 of 2011
 

=========================================================

 

SURYAKANTBHAI
RATANBHAI GAVIT - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO' SECRETARY TO GOV'T OF IN & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MRS MAUNA M
BHATT for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 23/03/2011 

 

ORAL
ORDER

1. Even
in second call learned advocate for respondents is not present. On
earlier occasion i.e. on 8th March, 2011 following order
was passed.

” Heard
Mrs. Bhatt, learned advocate for the respondent Nos.2 to 6. She has
requested for time to prepare and file affidavit opposing the
petition. Mr. Mangukiya, learned advocate for the petitioner, has
opposed the request.

In view of
the fact that the petition has been admitted by order dated 28.1.2011
and ad-interim relief has also been granted and having regard to the
fact that now the petition is to be heard finally, time to file
affidavit is granted to the respondents.

S.O. to 23.3.2011. To be listed in First Board.

Ad-interim relief, granted earlier, to continue until further
order.”

2. It
has been noticed that by order dated 28th January, 2011
the petition has been admitted and ad-interim relief has also been
granted. By aforesaid order dated 8th March, 2011 it was
directed that the ad-interim relief would continue until further
orders.

3. Despite
and even after the aforesaid opportunity and order dated 8th
March, 2011 the respondents have not filed reply affidavit and, as
noted above, despite two calls have not attended hearing today.

4. Therefore,
Registry is directed to list the petition in the final hearing cause
list, as per its seniority. The ad-interim relief granted earlier by
order dated 28th January, 2011 will continue until final
hearing and decision in the petition or until any other or further
order is passed.

(K.M.THAKER,
J.)

Amit

   

Top