Gujarat High Court
Kanubhai vs At on 17 June, 2008
Gujarat High Court Case Information System
Print
MCA/1593/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 1593 of 2008
In
SPECIAL
CIVIL APPLICATION No. 24873 of 2006
With
MISC.CIVIL
APPLICATION No. 1594 of 2008
In
SPECIAL CIVIL APPLICATION No. 24866 of 2006
With
MISC.CIVIL
APPLICATION No. 1595 of 2008
In
SPECIAL CIVIL APPLICATION No. 24860 of 2006
============================================
KANUBHAI
MAGANBHAI TADVI - Applicant(s)
Versus
STATE
OF GUJARAT THRO' THE SECRETARY & 2 - Opponent(s)
============================================
Appearance :
MR
SHALIN N MEHTA for Applicant(s) : 1,
GOVERNMENT
PLEADER for Opponent(s) : 1,
NOTICE NOT RECD BACK for Opponent(s)
: 1 - 3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/06/2008
ORAL
ORDER
At
the request of learned advocate Mr.Karia who appears for respondents,
matter is adjourned to 3rd July, 2008.
By
order dated 16.5.2008, respondent No.2 was directed to remain present
before this Court. The concerned officer is present today and his
further presence is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top