Gujarat High Court Case Information System
Print
SCA/8911/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8911 of
2002
=========================================================
GUJARAT
ENERGY DEVELOPMENT AGENCY - Petitioner(s)
Versus
RAJENDRA
D RAVAL - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED BY DS for
Petitioner(s) : 1,MR PRANAV G DESAI for Petitioner(s) : 1,MR KIRAN C
RAVAL for Petitioner(s) : 1,
MR RG CHHARA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/05/2010
ORAL
ORDER
Learned
Advocate Mr. Pranav G. Desai who is appearing for petitioner in
place of learned advocate Mr. Kiran C. Raval, in response to notice
issued by this court on 19th April, 2010 submitted that
some time is necessary to receive papers from petitioner and
thereafter, it would require time to study it and, therefore, he
submitted that some sufficient time may be given. However, respondent
Rajendra D. Raval who is appearing as party in person requested
before this court to expedite hearing as early as possible. However,
he has made statement before this Court that at present, he is
receiving last drawn wages from petitioner. Accordingly, matter is
adjourned to 1st July, 2010. Registry is directed to
notify this matter for final hearing on 1st July, 2010.
(H.K.Rathod,J.)
Vyas
Top