Gujarat High Court
Premjibhai vs Union on 18 February, 2011
Gujarat High Court Case Information System
Print
SCA/157/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 157 of 2011
=========================================================
PREMJIBHAI
POLABHAI VADECHA - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ANAND B GOGIA for
Petitioner(s) : 1,MR BB GOGIA for Petitioner(s) : 1,
MR PS
CHAMPANERI for Respondent(s) : 1,
MR RAVI KARNAVAT for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE MR.JUSTICE G.B.SHAH
Date
: 18/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Counsel
for respondents Mr.Ravi Karnavat states that the appellant –
petitioner has concealed the fact that he has filed a Second Appeal,
which has been dismissed and the Second Appeal filed by the
respondent is still pending.
In
view of the above, three weeks’ time is allowed to the petitioner to
file an affidavit explaining as to why concealment was made. Matter
is adjourned to 14.3.2011.
(V.M.Sahai,
J.)
Sreeram. (G.B.SHAH,
J.)
Top