Gujarat High Court High Court

Kamleshbhai vs Sardar on 10 August, 2011

Gujarat High Court
Kamleshbhai vs Sardar on 10 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1026/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1026 of 2011
 

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

KAMLESHBHAI
RASIKBHAI PATEL - Petitioner(s)
 

Versus
 

SARDAR
KRUSHINAGAR DANTIVADA AGRICULTURAL UNIVERSITY THROUGH - Respondent(s)
 

===================================== 
Appearance
: 
MR PC CHAUDHARI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 10/08/2011 

 

 
ORAL
ORDER

1.0 The
matter was listed before this Court on 3rd August 2011.
The Court passed following order:

“Learned
Advocate Mr. P. C. Chaudhary for the petitioner prays for a week’s
time to take necessary action / instructions in the matter. S. O. to
10/08/2011.”

2.0 It
was stated by the learned advocate for the petitioner that the matter
is a ‘Service Matter’. The learned advocate for the petitioner now
states that though a Note was filed before the Registry to place the
matter before the concerned Court, the Registry insisted that a
mentioning is required to be made before the concerned Court and on
concerned Court issuing the directions to the Registry, the matter
can be listed before the concerned Court.

3.0 The
learned advocate for the petitioner prays for a week’s time so as to
enable him to mention the matter before the concerned Court and
obtain necessary orders.

4.0 The
matter is adjourned to 17th August 2011.

[
Ravi R. Tripathi, J. ]

hiren

   

Top