Gujarat High Court High Court

Rohintan vs Settlement on 25 August, 2010

Gujarat High Court
Rohintan vs Settlement on 25 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9482/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9482 of 2010
 

 
=========================================
 

ROHINTAN
PIROJSHA BHATHENA & 1 - Petitioner(s)
 

Versus
 

SETTLEMENT
COMMISSIONER OF DIRECTORS OF LAND RECORDS & 6 - Respondent(s)
 

========================================= 
Appearance
: 
MR KK
TRIVEDI for
Petitioner(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
7. 
MR NEERAJ SONI, ASSTT. GOVERNMENT PLEADER for Respondent(s) :
6, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/08/2010 

 

 
ORAL
ORDER

1. Despite
the service of notice upon respondents, Shri Neeraj Soni, learned
Assistant Government Pleader has submitted that he has not received
any further instructions from the concerned respondent. In view of
the above, this Court is required to adjourn the matter. Under the
instructions, stand over to 31st August
2010.

2. On
the next date of hearing, respondent Nos.4 and 7 are directed to
personally remain present before this Court at 11 a.m. to assist the
Court. Shri Neeraj Soni, learned Assistant Government Pleader to
communicate this order to the concerned respondents.

(M.R.

Shah, J.)

*menon

   

Top