Gujarat High Court Case Information System
Print
SCA/10018/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10018 of 2010
With
SPECIAL
CIVIL APPLICATION No. 12270 of 2010
With
SPECIAL
CIVIL APPLICATION No. 11008 of 2010
With
SPECIAL
CIVIL APPLICATION No. 11007 of 2010
=========================================================
SOMALAL
I THAKKAR - Petitioner(s)
Versus
GUJARAT
STATE CONSTRUCTION CORPORATION LTD THROUGH MANAGING & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
AS ASTHAVADI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3.
MR HJ
NANAVATI for Respondent(s) : 1,
MR MAULIK G NANAVATI,
ASST.GOVERNMENT PLEADER for Respondent(s):2-
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/04/2011
ORAL ORDER
BELOW NOTE FOR SPEAKING TO
MINUTES
I
have perused the Note for Speaking to Minutes filed by the learned
counsel for the petitioner. It appears that through oversight, in
order dated 22.2.2011, the petitions connected with Special Civil
Application No.10018/2010, being Special Civil Applications
Nos.11007/2010, 11008/2010 and 12270/2010, have not been mentioned
and Rule has been issued only in Special Civil Application
No.10018/2010.
Due
to the above-mentioned mistake, order dated 22.2.2011, passed in
Special Civil Application No.10018/2010, is recalled and the
following order is passed in Special Civil Application No.10018/2010,
with Special Civil Application No.11007/2010 with, Special Civil
Application No.11008/2010 with, Special Civil Application
No.12270/2010 :
Heard
Mr.A.S.Asthavadi, learned counsel for the petitioner,
Mr.H.J.Nanavati, learned counsel for respondent No.1 and Mr.Maulik G.
Nanavati, learned Assistant Government Pleader for respondents Nos.2
and 3.
Rule,
in each of the petitions, returnable on 14.11.2011.
Registry
to issue a fresh writ, accordingly.
The
Note for Speaking to Minutes is disposed of.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top