Gujarat High Court
Kheda vs The on 13 July, 2011
Gujarat High Court Case Information System
Print
LPA/962/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 962 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8276 of 2010
=========================================================
KHEDA
JILLA SWATANTRA KAMDAR SANGH - Appellant(s)
Versus
THE
INSTITUTE OF RURAL MANAGEMENT ANAND & 2 - Respondent(s)
=========================================================
Appearance
:
MR
UT MISHRA for
Appellant(s) : 1,
MR DC DAVE for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 13/07/2011
ORAL
ORDER
(Per : HONOURABLE
MR.JUSTICE V. M. SAHAI)
Learned
counsel for the petitioner shall file an additional affidavit clearly
stating therein as to when the contractor filed writ petition being
Special Civil Application No.7707 of 2002 (decided on 23rd
September, 2002) and on that date whether the contract of the
contractor was subsisting and from what date to what date contract
continued and what was the prayer in the aforesaid petition.
List the matter on 12th
August, 2011.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
Amit
Top