Gujarat High Court Case Information System
Print
SCA/5861/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5861 of 2008
========================================================
MADHUKANTA
BHAGUBHAI CHAUDHRI - Petitioner(s)
Versus
RAMUBHAI
VIRSINGBHAI CHAUDHRI & 1 - Respondent(s)
=========================================================
Appearance :
MR
PM VYAS for
Petitioner(s) : 1,MS SEJAL H VYAS for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/08/2010
ORAL
ORDER
It
is reported that there is a sick note of Shri PM Vyas as well as Ms.
Sejal Vyas, learned advocate for the petitioner. This petition is of
the year 2008 and still pending for admission hearing. Earlier also
this petition was dismissed for non prosecution, which was restored
on payment of cost. However, in view of Sick Note of learned advocate
for the petitioner and as a last chance stand over to 13.08.2010. On
that day, irrespective of leave note and sick note the matter shall
be proceeded further and an appropriate order shall be passed. To be
placed in 11 a.m board.
(M.R.SHAH,
J.)
kaushik
Top