Gujarat High Court
Paresh vs Gujarat on 9 March, 2010
Gujarat High Court Case Information System
Print
SCA/9912/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9912 of 2003
=========================================================
PARESH
A BHATT & 2 - Petitioner(s)
Versus
GUJARAT
ENERGY DEVELOPMENT AGENCY & 2 - Respondent(s)
=========================================================
Appearance
:
RULE
NOT RECD BACK for
Petitioner(s) : 1 - 2.MR PH PATHAK for Petitioner(s) : 1 - 3.
MR
AD OZA for Respondent(s) : 1 - 2.
GOVERNMENT PLEADER for
Respondent(s) : 3,
NOTICE SERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/03/2010
ORAL
ORDER
The
order dated 09.02.2010 of this Court passed in Civil Application No.
838 of 2010 is not complied with by the learned advocate for the
petitioners till today. Time to carry out amendment in the matter and
to supply the amended copy of the petition is extended for one week.
Matter to come up on 25.03.2010.
(K.S.JHAVERI,
J.)
niru*
Top