Gujarat High Court Case Information System
Print
SCA/3420/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3420 of 2010
With
SPECIAL
CIVIL APPLICATION No. 3421 of 2010
=========================================
ATUL
MAMCHAND AGARWAL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
HM PARIKH for
Petitioner(s) : 1 - 2.MR RASESH H PARIKH for Petitioner(s):1 - 2.
MS
MOXA THAKKAR, AGP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 19/03/2010
COMMON
ORAL ORDER
S.O.
to 29.03.2010. In the meantime, the petitioner shall
co-operate with the hearing and present his case before the authority
so as to allow that authority to expeditiously decide the issues in
accordance with law. Under the circumstance of pendency of the
proceeding before another adjudicating authority, the petition is not
entertained at this stage and only adjourned to the aforesaid date
for the purpose of facilitating appropriate representation by the
petitioner
before the authority and
to press the petition only in case of necessity. The petitioner may
have a copy of this order today.
(D.H.WAGHELA,
J.)
Jyoti
Top