Gujarat High Court
Divisional vs Maheshchandra on 13 October, 2010
Gujarat High Court Case Information System
Print
SCA/25341/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25341 of 2006
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
MAHESHCHANDRA
BEVARJI MEHTA - Respondent(s)
=========================================================
Appearance
:
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1,
RULE
SERVED for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/07/2007
ORAL
ORDER
1. Heard
learned advocate Ms. Mandavia appearing on behalf of petitioner.
2. Notice
of service of rule issued by this Court is served to the respondent,
but, no appearance is filed by any advocate on his behalf. Therefore,
ad-interim relief granted by this Court on 15th February
2007 in terms of Para 15(B) is hereby confirmed till the matter will
be finally decided by this Court.
[H.K.
RATHOD, J.]
#Dave
Top