Gujarat High Court High Court

Bhavnagar vs Imtiyaz on 28 March, 2011

Gujarat High Court
Bhavnagar vs Imtiyaz on 28 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2070/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2070 of 2011
 

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


 

BHAVNAGAR
MUNICIPAL CORPORATION - Petitioner
 

Versus
 

IMTIYAZ
RASULBHAI KAZI - Respondent
 

======================================
Appearance : 
MR
HS MUNSHAW for the Petitioner. 
MR YOGEN N PANDYA for the
Respondent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 21/03/2011 

 

 
ORAL
ORDER

Mr.Yogen
Pandya, learned advocate appearing on behalf of the respondent is
absent though the matter is called out twice. Hence, in the interest
of justice and as a last chance, S.O. to 24/03/2011. On
that day, irrespective of sick note, leave note and/or
non-availability of any of the learned Advocates appearing on behalf
of respective parties, the matter shall be proceeded further ex-parte
and subject to availability of time, the matter also be taken up for
final hearing.

To
be placed in the first board.

[M.R.SHAH,J]

*dipti

   

Top