Gujarat High Court Case Information System
Print
SCA/159/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 159 of 2011
=========================================================
ACIL
NAVSARJAN RURAL DEVELOPMENT FOUNDATION & 2 - Petitioner(s)
Versus
N
P KANZARIYA & 1 - Respondent(s)
=========================================================
Appearance :
MR
GM JOSHI for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 10/02/2011
ORAL
ORDER
Mr.
G.M.Joshi, learned Advocate submits that ordinarily he would not have
forced for hearing in case when there is a leave note or sick note of
the otherside. But in this case, the petitioner is facing recovery
proceedings and the matter was listed yesterday. Otherside Advocate
had filed sick note and today it is reported that the Advocate for
the opponent has filed leave note. In view of this, he submits that
the matter be posted for hearing tomorrow as he is seeking urgent
orders in the matter on merits. The Court is of the view that,
ordinarily the petitions are not strictly governed by general
practice of accommodating Advocates in case of leave note at least.
However, in order to afford an opportunity to otherside, it is
ordered to be kept on Friday i.e. 11.02.2011. It is specifically
observed that if no one appears then the Court will pass appropriate
orders. S.O. to 11.02.2011.
Sd/-
(S.R.
Brahmbhatt, J.)
M.M.BHATT
Top