Gujarat High Court High Court

Manibhai vs Competent on 21 October, 2010

Gujarat High Court
Manibhai vs Competent on 21 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1478/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1478 of 1993
 

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


 

MANIBHAI
MADHAVBHAI & 5 - Petitioner(s)
 

Versus
 

COMPETENT
AUTHORITY AND DY COLLECTOR (ULC) & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AJ DESAI for
Petitioner(s) : 1 - 4. MR MC BHATT for Petitioner(s) : 5, MR MP
PRAJAPATI for Petitioner(s) : 6, 
MR NIKUNT RAVAL AGP for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/10/2010 

 

ORAL
ORDER

Mr.

Nikunt Raval, learned AGP, states that in spite of all efforts,
respondent no.1 is not co-operating by providing necessary
instructions and therefore, he is not in a position to assist the
Court on the subject matter in any manner.

As
a last chance, respondent no.1 or his successor-in-office shall file
reply to the petition on or before 27.10.2010 failing which the
authority shall remain present before this Court on 28.10.2010 at
1100 hrs. A copy of the order be supplied to the learned AGP Mr.
Raval for necessary action.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top