Gujarat High Court
Banker vs Union on 6 April, 2011
Gujarat High Court Case Information System
Print
SCA/5645/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5645 of 2005
=========================================
BANKER
MOHIT SURESH - Petitioner(s)
Versus
UNION
GOVERMENT OF INDIA & 3 - Respondent(s)
=========================================
Appearance :
MR
SURESH LEUVA for the Petitioner.
RULE NOT RECD BACK for
Respondent(s) : 1,
NANAVATI ASSOCIATES for Respondent(s) : 2,
4,
RULE SERVED for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Fresh
Rule was ordered to be issued on 8th March, 2011. Learned counsel for
the petitioner has not paid necessary process fees until 23rd March,
20011. The matter has been assigned to the learned counsel by High
Court Legal Service Committee. Registry is directed to engage another
advocate in place of learned advocate Mr. Suresh Leuva. Returnable
date is extended upto 6th May, 2011. Process fees to be paid on or
before 8th April, 2011.
(V.M.Sahai,J)
(G.B.Shah,J)
***vcdarji
Top