Gujarat High Court High Court

Vasumatiben vs Mamlatdar on 15 April, 2010

Gujarat High Court
Vasumatiben vs Mamlatdar on 15 April, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9368/1997	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9368 of 1997
 

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

 

VASUMATIBEN
M RATHOD & 46 - Petitioner(s)
 

Versus
 

MAMLATDAR
AND SPECIAL RECOVERY OFFICER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRADEEP PATEL for
Petitioner(s) : 1 - 47. 
MR AMAR D MITHANI for Respondent(s) :
1, 
MR BS PATEL for Respondent(s) : 2, 
MRS RANJAN B PATEL for
Respondent(s) : 2, 
VIRAL K SHAH for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 15/04/2010 

 

 
 
ORAL
ORDER

Mr.

Amar D. Mithani, learned counsel for respondent No.1 has submitted a
Note for withdrawal of appearance on behalf of the said respondent.
It is stated by Mr. Amar D. Mithani that a communication informing
the respondent No.1 regarding withdrawal of appearance has been sent
to the said respondent by Speed-Post, which has been received by him.
A xerox copy of the receipt of Speed-Post as well as acknowledgment
receipt is found on the record of the case. In view thereof, Mr. Amar
D. Mithani prays for withdrawal of his
appearance, as advocate for respondent No.1.

In
view of the above, issue fresh Notice of Rule to respondent No.1,
making it returnable on 16.06.2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top