Gujarat High Court High Court

Bhidbhanjan vs Gujarat on 5 August, 2011

Gujarat High Court
Bhidbhanjan vs Gujarat on 5 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3698/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3698 of 2011
 

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

 

BHIDBHANJAN
WELFARE ASSOCIATION - THROUGH CHAIRMAN - Petitioner(s)
 

Versus
 

GUJARAT
HOUSING BOARD - THROUGH CHAIRMAN/EXECUTIVE ENGINEER & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
SHIVANIRAJPUROHIT
for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR YF MEHTA for Respondent(s) : 1, 
MR DIPEN A DESAI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 05/08/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
spite of the Court’s order passed on 17.6.2011 repeated by order
dated 1.7.2011, no proper chronological events have been filed. One
day time is allowed to learned counsel for the Housing Board to file
the proper list of events with synopsis failing which the Court may
impost the cost of Rs.10,000/-.

Post
the matter on 8.8.2011 within five cases.

(S.J.MUKHOPADHAYA,CJ)

(J.B.PARDIWALA,J)

pathan

   

Top