Gujarat High Court High Court

Nina vs Collector on 12 August, 2008

Gujarat High Court
Nina vs Collector on 12 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/567320/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5673 of 2007
 

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

 

NINA
ARJUNBHAI THERIYANI - Petitioner(s)
 

Versus
 

COLLECTOR,
VADODARA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JIGAR P RAVAL for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
NOTICE SERVED for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 8,
8.2.2, 8.2.3,8.2.4  
NOTICE NOT RECD BACK for Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

Learned
AGP Shri Satyam Chhaya stated that pursuant to order dated 4.8.2008
though Deputy Collector had to remain present before the Court, on
account of heavy rains, he is tied down with his duties in Vadodara.
His absence is condoned.

S.O.

to 21.8.2008 on which date the said officer shall remain present
along with reply to the main petition.

(Akil
Kureshi,J.)

(raghu)

   

Top