Gujarat High Court High Court

Narendrabhai vs Bhagyesh on 23 November, 2010

Gujarat High Court
Narendrabhai vs Bhagyesh on 23 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2265/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 2265 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10135 of 2010
 

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

 

NARENDRABHAI
MOHANJIBHAI NAYAK MEMBER & 7 - Appellant(s)
 

Versus
 

BHAGYESH
JHA, IAS DESIGNATED OFFICER & SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA
for
MS BELA A PRAJAPATI for Appellant 
MR PK JANI GOVERNMENT PLEADER
for Respondent(s) : 1, 
MR VIJAY PATEL for HL PATEL ADVOCATES for
Respondent(s) :
2, 
=========================================================
     

 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE        MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE AKIL KURESHI  23rd   November 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
view of illness of Mr. B.M Mangukiya, learned counsel for the
appellant, the case is adjourned with a clear understanding that no
further adjournment shall be granted on any ground. In case, the
lawyer is unwell, the parties may engage another lawyer.

Post
the matter on 15th
December 2010. Pendency of this Appeal shall not stand in the way of
the Collector to proceed in accordance with law.

{S.J
Mukhopadhaya, CJ.}

{Akil
Kureshi, J.}

prakash*

   

Top