Gujarat High Court High Court

Jivtiben vs Shri on 11 September, 2008

Gujarat High Court
Jivtiben vs Shri on 11 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1117920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11179 of 2008
 

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

 

JIVTIBEN
BHOVAN - Petitioner(s)
 

Versus
 

SHRI
KANSAGARA, MAMLATDAR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 MR SURESH M SHAH for Petitioner(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8  
None for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

1. Heard
Mr. Mehul S. Shah, learned advocate for the petitioners.

2. Issue
notice returnable on 25th September, 2008.

3. Mr.

Hemant Makwana, learned Assistant Government Pleader waives service
of notice on behalf of respondent No.2 State of Gujarat.

Direct
service is permitted qua respondent No.1.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top