Gujarat High Court High Court

Ashabibi vs Unknown on 21 April, 2011

Gujarat High Court
Ashabibi vs Unknown on 21 April, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/472/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 472 of 1998
 

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

 

ASHABIBI
HANIFBHAI HAMIRBAKSH - Applicant(s)
 

Versus
 

ADMINISTRATOR
OF DEHGAM SOCIALCENTER & 8 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MI MERCHANT for
Applicant(s) : 1, 
MR AJ PATEL for Opponent(s) : 1 - 3, 6, 9, 
RULE
SERVED for Opponent(s) : 4, 
UNSERVED-EXPIRED (N) for Opponent(s) :
5,7 - 8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/04/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Anvesh Vyas for learned advocate Mr. M.I. Merchant
requests for time for which learned advocate Mr. Tushar Patel has no
objection. Attention is also drawn to the earlier order dated
30.9.2010. However, in the interest of justice, as the request has
been made on behalf of learned advocate Mr. Merchant on personal
ground, the matter is adjourned to 10.5.2011

(Rajesh
H. Shukla, J.)

(hn)

   

Top