SCA/19748/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 19748 of 2007 With CIVIL APPLICATION No. 8915 of 2008 In SPECIAL CIVIL APPLICATION No. 19748 of 2007 With CIVIL APPLICATION No. 11390 of 2010 In SPECIAL CIVIL APPLICATION No. 19748 of 2007 ========================================================= DINESHKUMAR MOHANLAL SHETH - Petitioner(s) Versus VADODARA MUNICIPAL CORPN. @ VADODARA MAHANAGAR SEVA SADAN & 3 - Respondent(s) ========================================================= Appearance : NOTICE SERVED for Petitioner(s):1,PARTY-IN-PERSONfor Petitioner(s):1, MR DHAVAL G NANAVATI for Respondent(s) : 1 - 3. MR J K SHAH, LEARNED ASST. GOVERNMENT PLEADER for Respondent(s):4, ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 10/08/2011 ORAL ORDER
The
petitioner Party-in-person is present. None appears for the
respondent – Vadodara Municipal Corporation in any of the
petitions, though learned Assistant Government Pleader is present. An
objection is raised by the Party-in-person to the adjournment on the
ground of non-appearance of the contesting respondents, today.
On
the last occasion, the same was the situation, as evidenced by order
dated 19.07.2011.
It
is made clear that the Court shall proceed with the hearing of the
matter on the next date of hearing. A copy of the order be conveyed
to the Vadodara Municipal Corporation.
[SMT.
ABHILASHA KUMARI, J.]
..mitesh..