Gujarat High Court
Ashok vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
SCA/8896/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8896 of 2010
=========================================================
ASHOK
T CHAWLA (SENIOR CITIZEN) - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1,PARTY-IN-PERSON for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
MR HS MUNSHAW for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/03/2011
ORAL
ORDER
The
has been called out twice, but Mr.Ashok T.Chawla, the petitioner
party-in-person, is not present even on second call.
Mr.H.S.Munshaw,learned
advocate for respondent No.2, states that the pension papers of the
petitioner have been sent to the office of the Assistant Examiner of
Local Fund Audit on 01.03.2011 by the Accounts Officer of District
Panchayat, Kutchh.
List
on 05.04.2011. The Registry shall inform the party-in-person of the
next date of hearing.
(Smt.Abhilasha
Kumari, J.)
(sunil)
.
Top