Gujarat High Court High Court

Champaben vs Competent on 16 August, 2010

Gujarat High Court
Champaben vs Competent on 16 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3815/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3815 of 1992
 

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


 

CHAMPABEN
M PATEL & 3 - Petitioner(s)
 

Versus
 

COMPETENT
AUTHORITY & DEPUTY COLLECTOR & 3 - Respondent(s)
 

=========================================
 
Appearance : 
(MR
MI PATEL) for
Petitioner(s) : 1 - 4. 
GOVERNMENT PLEADER for Respondent(s) : 1,
3, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
None for
Respondent(s) : 4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/08/2010 

 

 
 
ORAL
ORDER

It
is reported that Shri M.I. Patel, learned advocate appearing on
behalf of the petitioners has expired. Hence, Registry is directed
to issue notice upon the petitioners making it returnable on
06/09/2010 informing the petitioners that as their advocate has
expired they are required to make alternative arrangement.

(M.R.

SHAH, J.)

siji

   

Top