Gujarat High Court High Court

B vs State on 17 February, 2011

Gujarat High Court
B vs State on 17 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1230/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1230 of 2011
 

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

 

B
J SOSA TALUKA DEVELOPMENT OFFICER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE SERVED BY
DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

The
endorsement on the Board indicates that Notice issued to respondent
No.2 has not been received back, either served or unserved. Registry
to await service of Notice upon the said respondent.

List
on 16.03.2011.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top