Gujarat High Court High Court

Gruh vs District on 30 June, 2011

Gujarat High Court
Gruh vs District on 30 June, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2493/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2493 of 2011
 

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

 

GRUH
FINANCE LTD - Petitioner(s)
 

Versus
 

DISTRICT
MAGISTRATE AND COLLECTOR OFFICE OF DISTRICT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BIJAL CHHATRAPATI for SINGHI & CO
for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 3. 
NOTICE SERVED
for Respondent(s) : 4, 
UNSERVED-EXPIRED (N) for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 30/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

Counsel
for the petitioner prays for and is allowed two weeks’ time to file
petition for substitution vice deceased respondent no.5. Post the
case for orders along with the petition for substitution, if any
filed, on 21st July 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top