Gujarat High Court
M vs Additional on 13 December, 2010
Gujarat High Court Case Information System
Print
SCA/11467/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11467 of 2000
=========================================================
M
G TANDEL - Petitioner(s)
Versus
ADDITIONAL
DEVELOPMENT COMMISSIONER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AR LAKHIA for
Petitioner(s) : 1,
RULE
SERVED for
Respondent(s) : 1,
RULE
NOT RECD BACK for
Respondent(s) : 2,
DS
AFF.NOT FILED (R) for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/02/2007
ORAL
ORDER
When
this matter was taken up for hearing, though it is a matter of 2000,
learned Advocate Mr.Lakhia has not remained present for petitioner.
Further, as regards respondent NO. 2, rule has not been received back
and the affidavit of Direct Service for respondent NO.2 has also not
been filed. No steps have been taken by the petitioner. Therefore,for
enabling petitioner to take proper steps, matter is adjourned to
7.3.2007.
(H.K.
Rathod,J.)
Vyas
Top