Gujarat High Court
Bhavnagar vs Imtiyaz on 28 March, 2011
Gujarat High Court Case Information System
Print
SCA/2070/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2070 of 2011
======================================
BHAVNAGAR
MUNICIPAL CORPORATION - Petitioner
Versus
IMTIYAZ
RASULBHAI KAZI - Respondent
======================================
Appearance :
MR
HS MUNSHAW for the Petitioner.
MR YOGEN N PANDYA for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/03/2011
ORAL
ORDER
Mr.Yogen
Pandya, learned advocate appearing on behalf of the respondent is
absent though the matter is called out twice. Hence, in the interest
of justice and as a last chance, S.O. to 24/03/2011. On
that day, irrespective of sick note, leave note and/or
non-availability of any of the learned Advocates appearing on behalf
of respective parties, the matter shall be proceeded further ex-parte
and subject to availability of time, the matter also be taken up for
final hearing.
To
be placed in the first board.
[M.R.SHAH,J]
*dipti
Top