Gujarat High Court High Court

Manubhai vs State on 26 October, 2010

Gujarat High Court
Manubhai vs State on 26 October, 2010
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/23125/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

       SPECIAL
CIVIL APPLICATION No. 23125 of 2006
 

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

 

MANUBHAI
KHODABHAI PATEL & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUAJRAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

                     Date
: 13/11/2006 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE B.J.SHETHNA)

Leave
to add Mamlatdar, Tarapur as party respondent no. 5.

Notice
returnable on 22.11.2006. Learned AGP Shri Gori appearing on advance
copy of this petition being served upon him, waives service of notice
on behalf of respondents nos. 1 & 2. Shri Anjaria waives service
of notice on behalf of respondent no. 3 ? The State Election
Commission. However, the petitioner may serve all the respondents by
way of direct service, as well.

(B.

J. SHETHNA, J.)

(H.B.

ANTANI, J.)

mandora/

   

Top