Gujarat High Court
Divisional vs Madhuben on 17 February, 2011
Gujarat High Court Case Information System
Print
SCA/14154/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14154 of 2010
=================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
MADHUBEN
BHAKABHAI BARAIYA(WIDOW) - Respondent(s)
=================================================
Appearance :
MR
HARDIK C RAWAL for Petitioner(s) : 1,
None for Respondent(s) :
1,
MR GK RATHOD for Respondent(s) : 1.2.1
MR MUKESH H RATHOD
for Respondent(s) : 1.2.1
NOTICE SERVED for Respondent(s) : 1.2.2
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 17/02/2011
ORAL ORDER
In
view of leave note filed by Mr. M.H.Rathod, learned advocate for the
respondent, the hearing of the petition is adjourned with a clear
understanding that on the next date, irrespective of sick note or
leave note of the counsel for the parties, appropriate order(s) will
be passed.
S.O.
to 24.2.2011.
Ad-interim
relief, granted by order dated 24.11.2010, will continue till the
next date of hearing.
[K.M.Thaker,
J.]
kdc
Top