Gujarat High Court
Manibhai vs Competent on 21 October, 2010
Gujarat High Court Case Information System
Print
SCA/1478/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1478 of 1993
=========================================================
MANIBHAI
MADHAVBHAI & 5 - Petitioner(s)
Versus
COMPETENT
AUTHORITY AND DY COLLECTOR (ULC) & 1 - Respondent(s)
=========================================================
Appearance :
MR
AJ DESAI for
Petitioner(s) : 1 - 4. MR MC BHATT for Petitioner(s) : 5, MR MP
PRAJAPATI for Petitioner(s) : 6,
MR NIKUNT RAVAL AGP for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/10/2010
ORAL
ORDER
Mr.
Nikunt Raval, learned AGP, states that in spite of all efforts,
respondent no.1 is not co-operating by providing necessary
instructions and therefore, he is not in a position to assist the
Court on the subject matter in any manner.
As
a last chance, respondent no.1 or his successor-in-office shall file
reply to the petition on or before 27.10.2010 failing which the
authority shall remain present before this Court on 28.10.2010 at
1100 hrs. A copy of the order be supplied to the learned AGP Mr.
Raval for necessary action.
[K.
S. JHAVERI, J.]
Pravin/*
Top