Gujarat High Court High Court

New vs Hariprasad on 28 March, 2011

Gujarat High Court
New vs Hariprasad on 28 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12755/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 12755 of 2009 With 

 

SPECIAL
CIVIL APPLICATION No. 3857 of 2011 To 

 

SPECIAL
CIVIL APPLICATION No. 3867 of 2011
 
=========================================================

 

NEW
INDIA SILK MILLS TURST . - Petitioner(s)
 

Versus
 

HARIPRASAD
MALOLA & 11 - Respondent(s)
 

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

 

Appearance
: 
MR
DG CHAUHAN for
Petitioner(s) : 1,MR SHAILESH C SHARMA for Petitioner(s) : 1,MR BH
KHER for Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1,4
- 6,8 - 9,11 - 12. 
MR AK CLERK for Respondent(s) : 2 - 3, 7,
10, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/03/2011 

 

ORAL
ORDER

Learned
Advocate Mr.DG Chauhan appearing for petitioner has filed sick note.
Learned Advocate Mr. Clerk appearing for respondents NO.2,3,7 and 10
has pointed out before this court that this court has passed order on
16.3.2011 where one page petitions were directed to be filed.
Accordingly, one page petitions being Special Civil Application No.
3857 of 2011 to 3867 of 2011 have been filed by petitioner. For rest
of respondents, no appearance has been filed. However, considering
leave note filed by learned advocate Mr.DG Chauhan, matters are
adjourned to 30th March, 2011. Registry is directed to
notify this group of matters in 1st Board on that day
without fail.

(H.K.

Rathod,J.)

Vyas

   

Top