Gujarat High Court
Chairman-Auda vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
SCA/3586/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3586 of 1997
=====================================================
CHAIRMAN-AUDA
- Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=====================================================
Appearance :
Ms.Dilbar
Contractor for MR PR NANAVATI for Petitioner(s)
: 1,
GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
DS AFF.NOT
FILED (N) for Respondent(s) : 1 - 4.
RULE SERVED BY DS for
Respondent(s) : 3,
MR SANJAY A MEHTA for Respondent(s) :
4,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/12/2008
ORAL
ORDER
Ms.Dilbar
Contractor learned advocate for Mr.P.R.Nanavati,learned counsel for
the petitioner submits that the Ahmedabad Urban Development Authority
has recently been substituted as petitioner by order dated 11-12-2008
passed in Civil Application No.13961 of 2008 and as notice has been
served upon the petitioner only on 18-12-2008, the Court may grant
some time in order to enable the learned counsel for the petitioner
to take appropriate instructions.
In
view of the above submission, list after the Winter Vacation.
(Smt.Abhilasha Kumari,J)
arg
Top