Gujarat High Court High Court

Damani vs “4. (A) The on 11 July, 2011

Gujarat High Court
Damani vs “4. (A) The on 11 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1722/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 1722 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 11015 of 2010
 

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

 

DAMANI
ZEENATBANU RAMZANALI KHOJA - Applicant(s)
 

Versus
 

BHUJ
AREA DEVELOPMENT AUTHORITY THRO'CHIEF EXECUTIVE OFFICER - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Applicant(s) : 1,MR SURESH M SHAH for Applicant(s) : 1, 
MR
NIKHILESH J SHAH for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 11/07/2011 

 

 
 
ORAL
ORDER

The present Misc.Civil
Application is filed praying that:-

“4. (a) The
Respondent may be directed to fulfill and comply with the order at
Annexure-‘A’ forthwith by giving specific date for complying with the
direction at Annexure-‘A’ to prevent further delay in the matter.”

RULE returnable
on 01.08.2011.

In the respondent do
not comply with the order passed on 10.12.2010, the respondent shall
remain personally present before the Court on the returnable date.

Direct service
is permitted.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top