Gujarat High Court
J vs Secretary on 24 March, 2011
Gujarat High Court Case Information System
Print
SCA/203019/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2030 of 1992
=========================================================
J
P BRAHMBHATT - Petitioner(s)
Versus
SECRETARY
& 17 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHIL DHOLAKIA FOR MR YN OZA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
None for Respondent(s) : 3 -
18.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/02/2009
ORAL
ORDER
So
as to give last chance to the respondents to file Affidavit-in-reply
to the respondents, S.O. to 12/2/2009. Affidavit-in-reply, if any, to
be filed on or before 11/2/2009 with a copy to the learned advocate
appearing on behalf of the petitioner, failing which the matter will
be proceeded further in absence of the Affidavit-in-reply.
[M.R.
SHAH, J.]
rafik
Top