Gujarat High Court Case Information System
Print
SCA/12101/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12101 of 2006
======================================
NILESH
DEVRAJ LUHAR - Petitioner(s)
Versus
STATE
OF GUJARAT THR' SECRETARY & 1 - Respondent(s)
======================================
Appearance
:
MR SUBRAMANIAM IYER for
Petitioner(s) : 1,
MR SHIVANG SHUKLA ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
======================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 17/07/2008
ORAL
ORDER
(Per
: HON’BLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr.S.H.Iyer,
learned counsel for the petitioner, has filed leave note. We find
that the matter has been adjourned on several occasions on the ground
that learned counsel for the petitioner has filed sick-note.
2. Affidavit-in-reply
was filed by Deputy Collector, Vyara, as far back on 17.7.2006 and,
when the matter came up for hearing, it was adjourned upon leave note
filed by the learned counsel for the petitioner. On the next date of
hearing after filing of affidavit-in-rejoinder on 08.08.2006,
learned counsel filed sick-note .
3. In
view of the above, office will notify this matter for hearing on
22.07.2008. Petition will be taken up for hearing irrespective
of any leave note or sick note which may be filed by the learned
counsel. Matter shall be listed in the first admission board.
Sd/-
(
M.S.Shah, Actg.C.J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top