Gujarat High Court Case Information System
Print
SCA/1026/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1026 of 2011
=====================================
KAMLESHBHAI
RASIKBHAI PATEL - Petitioner(s)
Versus
SARDAR
KRUSHINAGAR DANTIVADA AGRICULTURAL UNIVERSITY THROUGH - Respondent(s)
=====================================
Appearance
:
MR PC CHAUDHARI for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 10/08/2011
ORAL
ORDER
1.0 The
matter was listed before this Court on 3rd August 2011.
The Court passed following order:
“Learned
Advocate Mr. P. C. Chaudhary for the petitioner prays for a week’s
time to take necessary action / instructions in the matter. S. O. to
10/08/2011.”
2.0 It
was stated by the learned advocate for the petitioner that the matter
is a ‘Service Matter’. The learned advocate for the petitioner now
states that though a Note was filed before the Registry to place the
matter before the concerned Court, the Registry insisted that a
mentioning is required to be made before the concerned Court and on
concerned Court issuing the directions to the Registry, the matter
can be listed before the concerned Court.
3.0 The
learned advocate for the petitioner prays for a week’s time so as to
enable him to mention the matter before the concerned Court and
obtain necessary orders.
4.0 The
matter is adjourned to 17th August 2011.
[
Ravi R. Tripathi, J. ]
hiren
Top