Gujarat High Court High Court

Mit vs Chief on 18 February, 2011

Gujarat High Court
Mit vs Chief on 18 February, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1008/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1008 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 1022 of 2011
 

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

 

MIT
HOUSING ASSOCIATION THROUGH RAJESHBHAI N PATEL - Petitioner(s)
 

Versus
 

CHIEF
CONTROLLING REVENUE AUTHORITY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. S.J. Naik for learned advocate Mr. N.K. Majmudar
requests for time to move the amendment. It is required to be
mentioned that one draft amendment is already there and last time the
court had granted time to take instruction with regard to
constitution of GSTC. Now, the adjournment is sought on another
ground. Therefore, in the interest of justice the matter is adjourned
to 3.3.2011, finally.

(Rajesh
H. Shukla, J.)

(hn)

   

Top