Gujarat High Court High Court

Amrutlal vs Mayurbhai on 4 February, 2011

Gujarat High Court
Amrutlal vs Mayurbhai on 4 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1219/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1219 of 2011
 

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

 

AMRUTLAL
P PARMAR - Petitioner(s)
 

Versus
 

MAYURBHAI
I SAHERWALA - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 04/02/2011 

 

ORAL
ORDER

Party-in-Person
Mr.Amrutlal P.Parmar submits that pursuant to the order passed by
this Court (Coram : Honourable Mr.Justice M.R.Shah) in Special Civil
Application No.10829 of 2008 dated 1.9.2008, the petitioner filed the
application before the Court below on 16.9.2008, but that application
is yet not decided by the Court below. The matter is adjourned to
21.2.2011.

Party-in-Person
states that the application is filed and is pending before the Court
of 3rd Senior Civil Judge, Rajkot. Registry is directed
to seek details of the same from learned District Judge, Rajkot.
Learned District Judge may, in turn, intimate the concerned Judicial
Officer to see that the application is disposed of before the next
date of hearing.

(RAVI
R.TRIPATHI,J)

pathan

   

Top