Gujarat High Court High Court

Administrator vs Ichhapuria on 28 April, 2011

Gujarat High Court
Administrator vs Ichhapuria on 28 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4969/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 4969 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3146 of 2002
 

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

 

ADMINISTRATOR
- Petitioner(s)
 

Versus
 

ICHHAPURIA
PARESH MANGUBHAI & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KUNAL AMIN FOR MR KAUSHAL D PANDYA
for
Petitioner(s) : 1, 
MRS KETTY A MEHTA for Respondent(s) : 1 -
6. 
None for Respondent(s) : 7, 
GOVERNMENT PLEADER for
Respondent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/04/2011  
 
ORAL ORDER

The
matter has been called out thrice. Mr.Kaushal D. Pandya, learned
counsel for the applicant (original respondent) was present on the
first and second call, whereas Mr.Kunal Amin, learned advocate for
Mr.Kaushal D. Pandya, learned counsel for the applicant is present in
the third call. However, the application cannot be decided in the
absence of learned advocate for the respondents Nos.1 to 6, who are
the original petitioners. List the matter on 2.5.2011.

The
learned counsel for the applicant may inform the learned counsel for
respondents Nos.1 to 6 regarding the passing of this order.

The
learned counsel for respondents Nos.1 to 6 may remain present on that
date, otherwise the Court will take it that the said respondents have
no objection to the application.

(Smt. Abhilasha Kumari, J.)

~gaurav~

   

Top