Gujarat High Court Case Information System
Print
SCA/5793/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5793 of 2011
=========================================================
GUJARAT
AUDHYOGIK KAMDAR MANDAL - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 2 - Respondent(s)
=========================================================
Appearance :
MR
P C CHAUDHARI for
Petitioner(s) : 1,
MR PATHAK,ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
MR.HIREN M MODI for Respondent(s) : 2,
NOTICE
SERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/08/2011
ORAL
ORDER
1. Learned
Assistant Government Pleader, Mr.Pathak, appearing for respondent
No.1 makes available for perusal the order passed by the Hon’ble
Division Bench consisting of Hon’ble the Chief Justice and Hon’ble
Mr.Justice J B Pardiwala in MCA No.1900 of 2011 in LPA No.2689 of
2010 in SCA No.3693 of 2010 on 17/08/2011. The order reads as under:
“Let
this matter be listed along with Special Civil Applications No.
6451/2011 and 5793/2011 on 26th August 2011.
Collector,
Ahmedabad to remain present on the said date.”
2. Learned
Advocate, Mr.Hiren Modi, states on instructions from respondents No.2
and 3, Shri Kiritbhai
Roy and Shri Mayankbhai Roy respectively, who are present in the
Court that, Standard Materials Agency Pvt Ltd has filed SCA No.6451
of 2011 through Advocate, Shri M K Vakhariya and therefore he was not
aware about the same until he was given this information by his
client.
3. Be
that as it may, for the present matter is adjourned to 29/08/2011.
4. Today,
respondents No.2 and 3 have handed over the Demand Draft for an
amount of Rs.1,47,510/- in lieu of the cheque which was given earlier
dated 02/09/2011.
(RAVI
R TRIPATHI, J.)
sompura
Top