Gujarat High Court Case Information System
Print
SCA/4571/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4571 of 2010
=====================================================
PIRABHAI
GAMANBHAI RABARI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=====================================================
Appearance :
MR
PR NANAVATI for Petitioner(s) : 1,MR BS KHATANA for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1,
RULE SERVED BY DS
for Respondent(s) : 2 - 3.
MR HS MUNSHAW for Respondent(s) : 3,
MR
VC VAGHELA for Respondent(s) :
4,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/06/2010
ORAL
ORDER
Mr.D.D.Acharya,
learned advocate for Mr.P.R.Nanavati, learned counsel for the
petitioner submits that the Revision Application filed by the
petitioner before respondent No.2 is to be heard tomorrow. He,
therefore, prays for some time.
Mr.V.C.Vaghela,
learned counsel for respondent No.4 has some objection to the
adjournment on the ground that ad-interim relief is running in favour
of the petitioner.
As
the matter is to be heard tomorrow, as stated by the learned counsel
for the petitioner, the petition is adjourned to 25-6-2010. The
ad-interim relief granted earlier shall continue, till then.
(Smt.Abhilasha Kumari,J)
arg
Top