Gujarat High Court
Paschim vs Devendrabhai on 15 April, 2011
Gujarat High Court Case Information System
Print
SCA/16218/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16218 of 2010
===============================================
PASCHIM
GUJARAT VIJ CO LTD - Petitioner(s)
Versus
DEVENDRABHAI
VINODBHAI BAMANIA & 1 - Respondent(s)
===============================================
Appearance :
MR
SP HASURKAR for Petitioner(s) : 1,
NOTICE SERVED for Respondent(s)
: 1 - 2.
MR VISHWAS S DAVE for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) :
2,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/04/2011
ORAL ORDER
When
the petition is taken-up for hearing, learned advocate for the
petitioner is not present.
The
learned advocate for the respondent No.1 has tendered reply affidavit
and as per the remark, it appears that a copy thereof has been served
to the learned advocate for the petitioner on 15.4.2011 i.e. today.
Hence,
S.O. to 3.5.2011.
[K.M.Thaker,
J.]
kdc
Top