Gujarat High Court High Court

Kamlesh vs Murtaja on 21 September, 2010

Gujarat High Court
Kamlesh vs Murtaja on 21 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11734/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11734 of 2008
 

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

 

KAMLESH
TEXTILE - Petitioner(s)
 

Versus
 

MURTAJA
ABDULBHAI CHAMUNDA CHAR RASTA,DARJI NI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1, 
MR PC CHAUDHARI for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 21/09/2010 

 

ORAL
ORDER

Respondent
No.1 party-in-person is present in the Court. He has submitted
purshis declaring that he has relieved / retired Mr.P.C.Chaudhari,
learned advocate appearing on behalf of respondent No.1. He has
requested to grant sometime so as to enable respondent No.1 to engage
another advocate.

Under
the circumstances, S.O.to 26.10.2010 so as to enable respondent No.1
to engage another lawyer.

In
view of the above, Registry is directed not to show the name of
Mr.P.C.Chaudhari, learned advocate appearing on behalf of respondent
No.1.

(M.R.Shah,J)

pathan

   

Top