Gujarat High Court High Court

Somabhai vs Ahmedabad on 20 April, 2010

Gujarat High Court
Somabhai vs Ahmedabad on 20 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8707/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8707 of 1998
 

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

 

SOMABHAI
P PARMAR - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNCIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAYUR S BAROT for
Petitioner(s) : 1, 
M/S ANAND ADVOCATES for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/04/2010
 

ORAL
ORDER

When
this matter came up for hearing on 06th April 2010,
Mr.Barot, learned
advocate for the petitioner,
prayed for time and requested to adjourn the matter to 20th
April 2010 i.e. today.

However,
today Mr.Barot has filed a sick-note. Therefore, as a last chance,
the matter is adjourned to 28th April 2010.

It
is, however, made clear that if Mr.Barot is not well on the next
date of hearing, he shall make an alternative arrangement to appear
in the matter on behalf of the petitioner,
failing which the matter will be dismissed for default.

(K.S.

Jhaveri, J)

Aakar

   

Top