Gujarat High Court
Somabhai vs Ahmedabad on 20 April, 2010
Gujarat High Court Case Information System
Print
SCA/8707/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8707 of 1998
=========================================================
SOMABHAI
P PARMAR - Petitioner(s)
Versus
AHMEDABAD
MUNCIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAYUR S BAROT for
Petitioner(s) : 1,
M/S ANAND ADVOCATES for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/04/2010
ORAL
ORDER
When
this matter came up for hearing on 06th April 2010,
Mr.Barot, learned
advocate for the petitioner,
prayed for time and requested to adjourn the matter to 20th
April 2010 i.e. today.
However,
today Mr.Barot has filed a sick-note. Therefore, as a last chance,
the matter is adjourned to 28th April 2010.
It
is, however, made clear that if Mr.Barot is not well on the next
date of hearing, he shall make an alternative arrangement to appear
in the matter on behalf of the petitioner,
failing which the matter will be dismissed for default.
(K.S.
Jhaveri, J)
Aakar
Top