Gujarat High Court
Prajapati vs Ahmedabad on 4 March, 2010
Gujarat High Court Case Information System
Print
SCA/13843/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13843 of 2009
=========================================================
PRAJAPATI
ROHIT P & 44 - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YATIN OZA, SR COUNSEL WITH MS SRUSHTI A THULA
for
Petitioner(s) : 1 - 45.
MR RM CHHAYA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/03/2010
ORAL
ORDER
Rule.
Expedited.
The
respondents shall file reply within a period of six months from the
date of receipt of the writ of this order. It is made clear that if
the reply is not filed, and in any case if the final decision is
adverse to the respondents, then the loss if any occurring to the
respondents shall be recovered from the officer incharge at the
relevant time who has failed to file reply. In this regard, the
bailiff shall record the name of the officer in charge while serving
the order. It shall be open to the either side to move for early
hearing after pleadings are over.
(K.S.
JHAVERI, J.)
Divya//
Top