Gujarat High Court
Sai vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
SCA/4169/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4169 of 2008
With
SPECIAL
CIVIL APPLICATION No. 4170 of 2008
=========================================================
SAI
RACHANA CO-OPERATIVE HOUSING SOCIETY LTD & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance :
MR
KK TRIVEDI for Petitioner(s) : 1
- 2.
GOVERNMENT
PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 - 3,6 - 8.
MR
TUSHAR MEHTA for Respondent(s) : 4
- 5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 07/03/2008
COMMON
ORAL ORDER
Notice
returnable on 17.3.2008.
Mr.Tushar
Mehta, learned counsel, waives service of notice on behalf of the
respondents No.5 and 6.
In
addition to the normal mode of service, Direct Service is also
permitted.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top