Gujarat High Court Case Information System
Print
SCA/3136/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3136 of 2005
With
SPECIAL
CIVIL APPLICATION No. 9190 of 2004
With
SPECIAL
CIVIL APPLICATION No. 9192 of 2004
=========================================
R.K.KHOLA
- Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================
Appearance :
MR
SURYAKANT R KHOLA for
Petitioner(s) : 1,
MR KETAN A DAVE for Respondent(s) : 1,
MR
JITENDRA MALKAN for Respondent(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 2,
RULE SERVED BY DS for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/11/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Mr.
S.R.Khola is present as party-in-person. No one is present for the
respondent. Learned counsel Mr. Anshin Desai, who is present in the
Court, is requested to convey to learned Assistant Solicitor General
to see to it that some advocate is entrusted the matter and appears
for the Union of India. The petitioner submitted that he has to come
all the way from Delhi for addressing the arguments and he is now
having age related problems due to which it is difficult for him to
stay in Ahmedabad or frequently travel from Delhi to Ahmedabad.
Therefore, he requested for a fix date of hearing and submitted that
the hearing may be held on 12.01.2011. Accordingly, S.O. to
12.01.2011 for peremptory hearing.
[D.H.WAGHELA,
J.]
[J.C.UPADHYAYA,
J.]
JYOTI
Top