SCA/8031/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8031 of 2008 ========================================================= RAJUBEN B MEDH & 2 - Petitioner(s) Versus DISTRICT COLLECTOR & 1 - Respondent(s) ========================================================= Appearance : MR YM THAKKAR for Petitioner(s) : 1 - 3. GOVERNMENT PLEADER for Respondent(s) : 1, MR SK GADHAVI for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 06/06/2008 ORAL ORDER
On
4th June, 2008, when the petition was notified for
admission hearing, Mr. Gadhvi appearing for the respondent sought
time on the ground that he was not ready for the hearing.
Considering the request, he was accommodated and the
admission/further hearing of the matter was adjourned to today. On
behalf of Mr. Gadhvi, today, it is conveyed that he is not well and
he seeks an adjournment till monday.
On
the other hand, Mr. Thakkar submits that further hearing before the
competent authority is scheduled for tomorrow i.e. 07/06/2008. In
view of the request made on behalf of Mr. Gadhvi today, obviously
Mr. Thakkar would be constrained to seek an adjournment before the
competent authority.
On
behalf of Mr. Gadhvi it is submitted that if such a request is made,
the same will not be opposed.
It
would be open to Mr.Thakkar to make a request for adjournment citing
the aforesaid development in the interregnum.
In
view of the above fact, the hearing is adjourned to 9th
June, 2008. S.O. to 9th June, 2008.
(K.M.
THAKER, J.)
siji