Gujarat High Court High Court

Bhanumatiben vs Joint on 20 December, 2010

Gujarat High Court
Bhanumatiben vs Joint on 20 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15737/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15737 of 2010
 

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

 

BHANUMATIBEN
MANSUKHLAL GANDHI THROUGH POWER OF ATTORNEY & 1 - Petitioner(s)
 

Versus
 

JOINT
DIRECTOR (TEXTILES) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIRISH JOSHI for
Petitioner(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 20/12/2010 

 

 
 
ORAL
ORDER

1. By order dated
09.12.2010, respondent No.2 – Society was directed to see that the
Chairman of the Society remains present in the Court on the
returnable ate, i.e. today, 20.12.2010.

2. Learned Advocate
Mr.Amit V.Thakkar sought permission in the morning to move a Civil
Application at 02.30 pm along with the main matter. Permission was
granted.

The papers are received
from the Registry.

3. Civil Application
No.16200 of 2010 is filed praying that:-

“4. a) The
direction in the order dated : 09.12.2010, requiring the Chairman of
the society to remain present in the court on the returnable date
i.e. on 20th December, 2010, may kindly be modified and his presence
may kindly be exempted and the Vice Chairman may be permitted to
remain present on behalf of the society.”

4. Learned Senior
Advocate Mr.Mihir Joshi appearing with learned Advocate Mr.Amit
V.Thakkar, on instructions from the Vice Chairman, who is present in
the Court, submitted that the Chairman of the Society is away on
pilgrimage and he will be returning on 27.12.2010.

5. The Chairman is
granted exemption from remaining present in the Court today, i.e.
20.12.2010.

The matter is adjourned
to 28.12.2010. On that day, the Chairman shall remain present before
the Court.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top