Gujarat High Court
Limjibhai vs District on 9 February, 2010
Gujarat High Court Case Information System
Print
SCA/1233/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1233 of 2010
=================================================
LIMJIBHAI
MANCHHIBHAI - Petitioner
Versus
DISTRICT
COLLECTOR, SURAT & 2 - Respondents
=================================================
Appearance :
MR
KR KOSHTI for Petitioner:
GOVERNMENT PLEADER for Respondent:
1,
None for Respondents : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 09/02/2010
ORAL
ORDER
Notice
for final disposal returnable on 5/3/2010. By the returnable date the
Collector, i.e. Respondent no.1 shall file affidavit-in-reply
explaining the time taken after the representation was submitted by
the petitioner for expeditious effecting of recovery, failing which
the Court would be constrained to initiate appropriate proceeding.
Direct service permitted.
[
S.R. BRAHMBHATT, J ]
/vgn
Top