Gujarat High Court High Court

Divisional vs Madhuben on 17 February, 2011

Gujarat High Court
Divisional vs Madhuben on 17 February, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14154/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14154 of 2010
 

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

DIVISIONAL
CONTROLLER - Petitioner(s)
 

Versus
 

MADHUBEN
BHAKABHAI BARAIYA(WIDOW) - Respondent(s)
 

=================================================
 
Appearance : 
MR
HARDIK C RAWAL for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
MR GK RATHOD for Respondent(s) : 1.2.1  
MR MUKESH H RATHOD
for Respondent(s) : 1.2.1  
NOTICE SERVED for Respondent(s) : 1.2.2
 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 17/02/2011  
ORAL ORDER

In
view of leave note filed by Mr. M.H.Rathod, learned advocate for the
respondent, the hearing of the petition is adjourned with a clear
understanding that on the next date, irrespective of sick note or
leave note of the counsel for the parties, appropriate order(s) will
be passed.

S.O.

to 24.2.2011.

Ad-interim
relief, granted by order dated 24.11.2010, will continue till the
next date of hearing.

[K.M.Thaker,
J.]

kdc

   

Top