Gujarat High Court
Cosmos vs Najbunisha on 7 September, 2010
Gujarat High Court Case Information System
Print
SCA/9189/2002 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9189 of 2002
=====================================================
COSMOS
DEVELOPMENT CORP. & 3 - Petitioner(s)
Versus
NAJBUNISHA,
DAUGHTER OF MIRSAHEBMIYA SAIYED & 11 - Respondent(s)
=====================================================
Appearance
:
MR
MEHUL S SHAH for Petitioner(s) : 1 - 4.MR SURESH M SHAH for
Petitioner(s) : 1 - 4.
NOTICE SERVED for Respondent(s) : 1 - 7.
MR
SK BUKHARI for Respondent(s) : 1 - 12.
- for Respondent(s) : 0.0.0
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 07/09/2010
ORAL
ORDER
It
is informed that learned advocate Mr.Bukhari has filed sick note.
Since 2002, the petition is being circulated on admission board which
is at the stage of ad interim relief. Hence, the petition is
adjourned, in view of the sick note, to 13.9.2010 with a
clarification that on the next date of hearing, the hearing of the
petition will not be adjourned on any ground i.e leave note or sick
note and appropriate orders may be passed. Registry is directed to
list the petition i.e.
Special Civil Application No.9189 of 2002 on the top of the first
board.
(K.M.Thaker,
J.)
sudhir
Top