Gujarat High Court
J vs State on 1 February, 2011
Gujarat High Court Case Information System
Print
SCA/425/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 425 of 2011
===================================
J
KUMAR INFRA PROJECTS LIMITED - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
===================================
Appearance
:
MR
DILIP L KANOJIYA for Petitioner.
GOVERNMENT PLEADER for Respondent
No.1
NOTICE SERVED BY DS for Respondent Nos.2 -
3.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 01/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Mr.
C. P. Chaturvedi is present as party-in-person and has submitted
affidavit-in-rejoinder which is on record. He proposed to proceed
with the hearing even in absence of the counsel for the petitioner.
However, neither any other counsel nor learned Assistant Government
Pleader is present. Under the circumstances, hearing is adjourned to
03.02.2011 and the ad-interim relief granted earlier in paragraph 3
of the order dated 27.01.2011 is extended till the next date.
Sd/-
[D. H. WAGHELA, J.]
Sd/-
[K. A. PUJ, J.]
Savariya
Top