Gujarat High Court
Kamlesh vs Murtaja on 21 September, 2010
Gujarat High Court Case Information System
Print
SCA/11734/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11734 of 2008
=========================================================
KAMLESH
TEXTILE - Petitioner(s)
Versus
MURTAJA
ABDULBHAI CHAMUNDA CHAR RASTA,DARJI NI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1,
MR PC CHAUDHARI for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/09/2010
ORAL
ORDER
Respondent
No.1 party-in-person is present in the Court. He has submitted
purshis declaring that he has relieved / retired Mr.P.C.Chaudhari,
learned advocate appearing on behalf of respondent No.1. He has
requested to grant sometime so as to enable respondent No.1 to engage
another advocate.
Under
the circumstances, S.O.to 26.10.2010 so as to enable respondent No.1
to engage another lawyer.
In
view of the above, Registry is directed not to show the name of
Mr.P.C.Chaudhari, learned advocate appearing on behalf of respondent
No.1.
(M.R.Shah,J)
pathan
Top