Gujarat High Court
Devsthan vs Baldevbhai on 7 October, 2011
Gujarat High Court Case Information System
Print
SCA/285/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 285 of 2003
=========================================================
DEVSTHAN
TRUST AMBAJI MATA MANDIR - Petitioner(s)
Versus
BALDEVBHAI
GANGARAM PRAJAPATI - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV G DESAI for
Petitioner(s) : 1,
Mr.GIRISH K. PATEL FOR Mr.VIPUL S MODI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 07/10/2011
ORAL
ORDER
Learned
advocate Mr.Girish K. Patel for Mr.Vipul S. Modi places on record a
xerox copy of communication dated 13th August 2011 along
with Registered Post Acknowledgment Slips, in original, whereby the
respondent is intimated about the retirement of the advocate on
account of non cooperation by the respondent. The same is taken on
record.
The
Registry is directed to send intimation to the respondent that the
matter is kept for hearing on 21st November 2011 and the
respondent shall remain present either through an advocate or
himself. Adjourned to 21st November 2011.
(RAVI
R. TRIPATHI, J.)
karim
Top