Gujarat High Court
Siddhi vs Ahmedabad on 28 September, 2010
Gujarat High Court Case Information System
Print
SCA/9370/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9370 of 1999
=========================================================
SIDDHI
VINAYAK (CHANDKHEDA) COOPERATIVE HOUSING SOCIETY - Petitioner(s)
Versus
AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 17 - Respondent(s)
=========================================================
Appearance :
MR
VH DESAI for
Petitioner(s) : 1,
MR BHARAT JANI for Respondent(s) : 1,
MR JC
VYAS for Respondent(s) : 2,
GOVERNMENT PLEADER for Respondent(s) :
3,
RULE SERVED for Respondent(s) : 4 - 5.
MR KM SHETH for
Respondent(s) : 6 -
18.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 28/09/2010
ORAL
ORDER
Today,
when the matter is called out, none present on behalf of the
petitioner. The Division Bench of this Court vide order dated
11.10.2007 passed in Letter Patent Appeal No. 961 of 2007 had
remanded the matter for further proceedings. However, the matter is
of the year 1999. Hence, in the interest of justice as a last chance,
the matter is adjourned to 07.10.2010.
It is, however, observed that on the next date of hearing if the
learned counsel for the petitioner is not present, the matter will
stand dismissed for default in the first round itself.
[K.S.
JHAVERI, J.]
/phalguni/
Top