Gujarat High Court High Court

Town vs Kalidas on 16 July, 2008

Gujarat High Court
Town vs Kalidas on 16 July, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/4363/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4363 of 2008
 

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

 

TOWN
PLANNING OFFICER & 1 - Petitioner(s)
 

Versus
 

KALIDAS
ISHWARBHAI PRAJAPATI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1 - 2. 
MR
P C CHAUDHARI for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 16/07/2008  
ORAL ORDER

Mr.

Ketan Dwivedi, AGP submits that on 26th June 2008 the
respondent has submitted an affidavit as contemplated under Section
17B and therefore some more time is required so as to report
compliance and/or to verify whether he is gainfully employed or not
and to file an affidavit if necessary in the event if he is found to
be guilty and employed. Hence, S.O. to 31st July, 2008.

[
K.M. Thaker, J. ]

rmr.

   

Top