Gujarat High Court
Ahmedabad vs Ahmedabad on 8 March, 2010
Gujarat High Court Case Information System
Print
SCA/10090/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10090 of 1999
=========================================================
AHMEDABAD
MUNICIPAL MAZDOOR ASSO. - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
(MR
KS ACHARYA) for
Petitioner(s) : 1,
MR RM CHHAYA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/03/2010
ORAL
ORDER
Considering
the fact that learned advocate Mr. K.S. Acharya is expired,
therefore, issue notice to petitioner returnable on 19 th
March 2010
with a clarification that learned advocate Mr. K.S. Acharya is
expired. Therefore, petitioner has to engage another advocate,
otherwise, this Court will proceed further in this matter in absence
of petitioner.
Direct
service is permitted to respondent.
[H.K.
RATHOD, J.]
#Dave
Top