Gujarat High Court
Bhatt vs State on 2 September, 2011
Gujarat High Court Case Information System
Print
SCA/8403/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8403 of
2011
=========================================================
BHATT
KANTABEN PREMSHANKER - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance :
MR
ASIT B JOSHI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 4, 4.2.1, 4.2.2,4.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 06/07/2011
ORAL
ORDER
Notice
for final disposal, returnable on 15.07.2011. As the notice
is issued for final disposal, it is expected from all the respondents
to be ready with appropriate affidavit-in-reply, if any, or else, the
Court will presume that there is no affidavit-in-reply to be filed
and the matter shall be proceeded on the same date for final disposal
without granting any time to the parties. In the mean time and till
the returnable date, the proceeding before the Gujarat Revenue
Tribunal in Revision Application No. TEN/BA/423/94 shall remain
stayed.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top