Gujarat High Court
========================================= vs Unknown on 27 June, 2008
Bench: Ravi R.Tripathi
CA/7205/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 7205 of 2008 ========================================= JITENDRA LAND CORPORATION P.O.A.HOLDER B M PATEL Versus AHMEDABAD MUNICIPAL COMMISSIONER AND OTHERS ========================================= Appearance : PARTY-IN-PERSON for Petitioner(s) : 1, ========================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 27/06/2008 ORAL ORDER
1. Party-in-Person
Mr.B.M.Patel wants some time to amend the averments made in this
application, wherein it is stated that:
ýSI was ill during
the period of hearing. I was suffering from mental tension during
the year 2007 the month of May to December…….ýý
2. Party-in-Person
stated before the Court that he was in coma for almost one year.
Those
averments are not there in the application. The same are to be
placed on record.
3. S.O.
to 03.07.2008.
(RAVI
R.TRIPATHI, J.)
*Shitole