Gujarat High Court
J vs Unknown on 8 April, 2011
Gujarat High Court Case Information System Print MCA/810/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION No. 810 of 2011 In SPECIAL CIVIL APPLICATION No. 5944 of 2010 ========================================================= J VENKATARAMANAN & 19 - Applicant(s) Versus STATE OF GUJARAT & 1 - Opponent(s) ========================================================= Appearance : MR MB GANDHI for Applicant(s) : 1 - 20.MR CHINMAY M GANDHI for Applicant(s) : 1 - 20. Mr.J.K. SHAH, ASST GOVERNMENT PLEADER for Opponent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 08/04/2011 ORAL ORDER
Heard
learned advocate Mr.M.B. Gandhi for the applicants. He complains
that the application of the applicants filed in the year 2003, which
was to be decided within 15 days as stated by one Shri K.S.
Prajapati, In-charge Under Secretary, Revenue Department, who was
present before the Court on 29th December 2010, is yet not
decided. Learned AGP Mr.J.K. Shah wants time to inquire into the
matter. It will be in fitness of things if the said application is
already not decided be decided by the next date of hearing.
Adjourned to 25th April 2011.
(RAVI
R. TRIPATHI, J.)
karim
Top