Gujarat High Court Case Information System
Print
MCA/3472/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR MODIFICATION OF ORDER No. 3472 of 2010
In
CIVIL APPLICATION No. 10521 of 2007
To
MISC.CIVIL
APPLICATION No. 3476 of 2010
In
CIVIL
APPLICATION No. 10525 of 2007
=========================================================
PATEL
JAYANTIBHAI BECHARDAS - Applicant(s)
Versus
THE
GENERAL MANAGER & 1 - Opponent(s)
=========================================================
Appearance
:
MR
DHARMESH C GURJAR for
Applicant(s) : 1,
MR AJAY R MEHTA for Opponent(s) : 1,
GOVERNMENT
PLEADER for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 09/09/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
These
applications have been listed before this specially constituted
Bench, on several occasions. On, almost, every occasion, the learned
Advocate for the applicants has not remained present. Today also, the
learned Advocate has filed a sick-note.
In
the circumstances, the Registry is directed to list these matters
only after the learned Advocate for the applicants files an
appropriate application for circulating the application and
undertakes to remain present and conduct the matter when it is listed
for hearing.
(HARSHA
DEVANI,J.)
(R.M.CHHAYA,J.)
Umesh/
Top