Gujarat High Court
Gruh vs District on 30 June, 2011
Gujarat High Court Case Information System
Print
SCA/2493/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2493 of 2011
=========================================================
GRUH
FINANCE LTD - Petitioner(s)
Versus
DISTRICT
MAGISTRATE AND COLLECTOR OFFICE OF DISTRICT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
BIJAL CHHATRAPATI for SINGHI & CO
for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 - 3.
NOTICE SERVED
for Respondent(s) : 4,
UNSERVED-EXPIRED (N) for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 30/06/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Counsel
for the petitioner prays for and is allowed two weeks’ time to file
petition for substitution vice deceased respondent no.5. Post the
case for orders along with the petition for substitution, if any
filed, on 21st July 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top