Gujarat High Court High Court

Siddhi vs Ahmedabad on 28 September, 2010

Gujarat High Court
Siddhi vs Ahmedabad on 28 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9370/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9370 of 1999
 

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


 

SIDDHI
VINAYAK (CHANDKHEDA) COOPERATIVE HOUSING SOCIETY - Petitioner(s)
 

Versus
 

AHMEDABAD
URBAN DEVELOPMENT AUTHORITY & 17 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VH DESAI for
Petitioner(s) : 1, 
MR BHARAT JANI for Respondent(s) : 1, 
MR JC
VYAS for Respondent(s) : 2, 
GOVERNMENT PLEADER for Respondent(s) :
3, 
RULE SERVED for Respondent(s) : 4 - 5. 
MR KM SHETH for
Respondent(s) : 6 -
18. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 28/09/2010 

 

 
ORAL
ORDER

Today,
when the matter is called out, none present on behalf of the
petitioner. The Division Bench of this Court vide order dated
11.10.2007 passed in Letter Patent Appeal No. 961 of 2007 had
remanded the matter for further proceedings. However, the matter is
of the year 1999. Hence, in the interest of justice as a last chance,
the matter is adjourned to 07.10.2010.
It is, however, observed that on the next date of hearing if the
learned counsel for the petitioner is not present, the matter will
stand dismissed for default in the first round itself.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top