Gujarat High Court
Kantibhai vs Union on 12 August, 2008
Bench: K.A.Puj And Bankim.N.Mehta, Bankim.N.Mehta
SCA/3864/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No.3864 of 2008 ========================================================== KANTIBHAI REVABHAI PATEL - Petitioner Versus UNION OF INDIA & 6 - Respondent ========================================================== Appearance : MR NAVIN PAHWA FOR M/S THAKKAR ASSOC. for Petitioner. NOTICE UNSERVED for Respondent(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 2 - 4. MRS MAUNA M BHATT for Respondent(s) : 2, 4, MR MANISH R BHATT for Respondent(s) : 2, 4, NOTICE SERVED BY DS for Respondent(s) : 5 - 7. ========================================================== CORAM : HONOURABLE MR. JUSTICE K. A. PUJ and HONOURABLE MR. JUSTICE BANKIM N. MEHTA Date : 12/08/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
This
Court has issued notice to the State Government Authorities on
01.08.2008. However, till date, no appearance has been filed on
behalf of the newly added parties. Mr.Parikh, learned Assistant
Government Pleader, appears as soon as he is informed that the State
Government Authorities are the parties in the present proceedings. He
seeks time to take necessary instructions in the matter. The matter
is, therefore, adjourned to 14.08.2008.
[K.
A. Puj, J.]
[Bankim
N. Mehta, J.]
Rajendra