Gujarat High Court
Deleted For Respondent(S) : vs Mr on 19 April, 2011
Gujarat High Court Case Information System
Print
SCA/5309/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5309 of 2010
======================================
BHAUTIK
VIJAYBHAI BHATT PRESIDENT
Versus
STATE
OF GUJARAT (DELETED AS PER COURT'S ORDER 3.5.2010). & ORS
======================================
Appearance :
MR
VD PARGHI for Petitioner(s) : 1,
DELETED for Respondent(s) : 1,
MR
MITUL K SHELAT for Respondent(s) : 2,
SERVED BY RPAD - (N) for
Respondent(s) : 3, 7,10 - 11, 15,19 - 20.
MS SRUSHTI A THULA for
Respondent(s) : 3, 6,
NOTICE SERVED BY DS for Respondent(s) : 4 -
6,8 - 9,12 - 14,16 - 18,21 - 22.
MR DIVYESH A JOSHI for
Respondent(s) : 6,
MRHARSHALMSHAH for Respondent(s) : 0.0.0
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
prayed for on behalf of respondent Nos. 3 and 6, the case is
adjourned with the clear understanding that no further adjournment
shall be granted on the request of the counsel of respondent Nos. 3
and 6. Post the matter on 28.4.2011 within 15 cases.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.PARDIWALA,
J.)
pnnair
Top