Gujarat High Court High Court

M vs Additional on 13 December, 2010

Gujarat High Court
M vs Additional on 13 December, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/11467/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11467 of 2000
 

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

 

M
G TANDEL - Petitioner(s)
 

Versus
 

ADDITIONAL
DEVELOPMENT COMMISSIONER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR LAKHIA for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1, 
RULE
NOT RECD BACK for
Respondent(s) : 2, 
DS
AFF.NOT FILED (R) for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/02/2007 

 

 
 
ORAL
ORDER

When
this matter was taken up for hearing, though it is a matter of 2000,
learned Advocate Mr.Lakhia has not remained present for petitioner.
Further, as regards respondent NO. 2, rule has not been received back
and the affidavit of Direct Service for respondent NO.2 has also not
been filed. No steps have been taken by the petitioner. Therefore,for
enabling petitioner to take proper steps, matter is adjourned to
7.3.2007.

(H.K.

Rathod,J.)

Vyas

   

Top