Gujarat High Court
Vitthalbhai vs Paschim on 4 July, 2011
Gujarat High Court Case Information System
Print
SCA/3267/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3267 of 2011
=========================================================
VITTHALBHAI
DAYABHAI MANGUKIYA - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ COMPANY LIMITED THRO'MANAGING DIRECTOR & 3 -
Respondent(s)
=========================================================
Appearance
:
MR
DAXAY PATEL FOR MR BM MANGUKIYA
for
Petitioner(s) : 1,
MS LILU K BHAYA for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 04/07/2011
ORAL ORDER
Mr.Daxay
Patel, learned advocate for Mr.B.M.Mangukiya, learned counsel for the
petitioner prays for adjournment. Ms.Lilu K. Bhaya, learned counsel
for the respondents submits that the affidavit-in-reply
has been filed on 04.04.2011. Attention has been drawn to
paragraph-6.1 of the affidavit-in-reply.
The
learned counsel for the petitioner may file an
affidavit-in-rejoinder,
if so desired, before the next date of hearing.
List
on 18.07.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top