Gujarat High Court
Hirabhai vs Deputy on 18 January, 2011
Gujarat High Court Case Information System
Print
SCA/342/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 342 of 2011
with
SPECIAL
CIVIL APPLICATION No. 353 of 2011
with
SPECIAL
CIVIL APPLICATION No. 380 of 2011
with
SPECIAL
CIVIL APPLICATION No. 381 of 2011
with
SPECIAL
CIVIL APPLICATION No. 383 of 2011
with
SPECIAL
CIVIL APPLICATION No. 386 of 2011
with
SPECIAL
CIVIL APPLICATION No. 387 of 2011
with
SPECIAL
CIVIL APPLICATION No. 390 of 2011
with
SPECIAL
CIVIL APPLICATION No. 391 of 2011
with
SPECIAL
CIVIL APPLICATION No. 394 of 2011
with
SPECIAL
CIVIL APPLICATION No. 424 of 2011
with
SPECIAL
CIVIL APPLICATION No. 426 of 2011
with
SPECIAL
CIVIL APPLICATION No. 427 of 2011
with
SPECIAL
CIVIL APPLICATION No. 428 of 2011
with
SPECIAL
CIVIL APPLICATION No. 429 of 2011
with
SPECIAL
CIVIL APPLICATION No. 431 of 2011
with
SPECIAL
CIVIL APPLICATION No. 432 of 2011
with
SPECIAL
CIVIL APPLICATION No. 433 of 2011
=========================================================
HIRABHAI
THAKARSHIBHAI & 1 - Petitioners
Versus
DEPUTY
EXECUTIVE ENGINEER - Respondent
=========================================================
Appearance :
MR
KUNAL S SHAH for
Petitioners : 1 - 2.
None for Respondents :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 18/01/2011
COMMON
ORAL ORDER
Office
objections to be removed on or before 18.02.2011, failing which, the
matter will stand dismissed for non-prosecution.
Registry
is directed to keep the copy of this order in each matter.
(S.R.BRAHMBHATT,
J.)
pallav
Top