Gujarat High Court High Court

J vs State on 1 February, 2011

Gujarat High Court
J vs State on 1 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/425/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 425 of 2011
 

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

J
KUMAR INFRA PROJECTS LIMITED - Petitioner
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=================================== 
Appearance
: 
MR
DILIP L KANOJIYA for Petitioner. 
GOVERNMENT PLEADER for Respondent
No.1 
NOTICE SERVED BY DS for Respondent Nos.2 -
3. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 01/02/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Mr.

C. P. Chaturvedi is present as party-in-person and has submitted
affidavit-in-rejoinder which is on record. He proposed to proceed
with the hearing even in absence of the counsel for the petitioner.
However, neither any other counsel nor learned Assistant Government
Pleader is present. Under the circumstances, hearing is adjourned to
03.02.2011 and the ad-interim relief granted earlier in paragraph 3
of the order dated 27.01.2011 is extended till the next date.

Sd/-

[D. H. WAGHELA, J.]

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top