Gujarat High Court
Usmanmiya vs State on 20 August, 2010
Gujarat High Court Case Information System
Print
SCA/5461/1995 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5461 of 1995
=====================================================
USMANMIYA
HUSEINMIYA MALEK & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=====================================================
Appearance
:
MRS
SANGEETA N PAHWA for Petitioner(s) : 1 - 3.MR PM THAKKAR for
Petitioner(s) : 1 - 3.
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
NOTICE UNSERVED for Respondent(s) : 3,
MR SHIRISH JOSHI for
Respondent(s) : 4,
MR EA SAMUEL for Respondent(s) : 5,
MR JK
PARMAR for Respondent(s) : 6,
MR KV SHELAT for Respondent(s) :
6,
MR ZA SHAIKH for Respondent(s) : 6,
UNSERVED-EXPIRED (R) for
Respondent(s) : 7,
RULE SERVED for Respondent(s) :
8,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/08/2010
ORAL
ORDER
Mr.
Shirish Joshi, learned counsel for the opponent No.4 has filed sick
note. The cause list shows that as there is no Gram Panchayat,
opponent No.3 has not been served. The hearing of present petition is
adjourned on account of sick note filed by learned advocate for
opponent No.4. In the meanwhile, within 10 days from today, the
petitioner will take necessary steps to seek and make necessary
amendment in respect of opponent No.3, who could not be served.
(K.M.Thaker,
J.)
sudhir
Top