Gujarat High Court High Court

Khurshid vs Collector on 26 April, 2011

Gujarat High Court
Khurshid vs Collector on 26 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16701/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16701 of 2010
 

 
=========================================================

 

KHURSHID
A RAVJI - Petitioner(s)
 

Versus
 

COLLECTOR
& 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CB UPADHYAYA for
Petitioner(s) : 1, 
MR AL SHARMA, AGP for Respondent(s) : 1 -
3. 
MR. ANKIT SHAH for Respondent(s) : 4, 
MR RD DAVE for
Respondent(s) : 5, 
NOTICE UNSERVED for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/04/2011 

 

ORAL
ORDER

Learned
advocate Mr. Anvesh Vyas for learned advocate Mr. C.B. Upadhyay
submitted that learned advocate Mr. C.B. Upadhyay has filed sick note
for today and leave note for tomorrow, therefore, he requests for
some time. Considering his request, matter is adjourned to 29 th
April, 2011.

But, it is made clear by this Court on that day, this Court will not
permit to argue the matter on behalf of learned advocate Mr. C.B.
Upadhyay.

Registry
is directed to notify Civil Application filed by present petitioner
along with this matter on 29th
April, 2011.

[H.K.

RATHOD, J.]

#Dave

   

Top