Gujarat High Court
Rasidabanu vs Ahmedabad on 29 April, 2010
Gujarat High Court Case Information System
Print
SCA/6145/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6145 of 1998
=========================================================
RASIDABANU
NAZIRMAHMAD - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 2 - Respondent(s)
=========================================================
Appearance :
MRS
DT SHAH for
Petitioner(s) : 1,
MR RM CHHAYA for Respondent(s) : 1,
MR AD
OZA for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/04/2010
ORAL
ORDER
When
the matter is called out the party-in- person is present in the court
and requested the court to grant some time for the purpose of
engaging an advocate.
In
view of the request made by the petitioner party-in-person, the
matter is adjourned to 7th of July 2010.
[K.S.JHAVERI,J.]
pawan
Top