Gujarat High Court
Mit vs Chief on 18 February, 2011
Gujarat High Court Case Information System
Print
SCA/1008/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1008 of 2011
To
SPECIAL
CIVIL APPLICATION No. 1022 of 2011
=========================================================
MIT
HOUSING ASSOCIATION THROUGH RAJESHBHAI N PATEL - Petitioner(s)
Versus
CHIEF
CONTROLLING REVENUE AUTHORITY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/02/2011
ORAL
ORDER
Learned
advocate Mr. S.J. Naik for learned advocate Mr. N.K. Majmudar
requests for time to move the amendment. It is required to be
mentioned that one draft amendment is already there and last time the
court had granted time to take instruction with regard to
constitution of GSTC. Now, the adjournment is sought on another
ground. Therefore, in the interest of justice the matter is adjourned
to 3.3.2011, finally.
(Rajesh
H. Shukla, J.)
(hn)
Top