Gujarat High Court
Naranbhai vs State on 29 March, 2011
Gujarat High Court Case Information System
Print
SCA/2737/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2737 of 2001
=====================================================
NARANBHAI
D PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=====================================================
Appearance :
MR
DIPAK C RAVAL for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 - 7, 9,
RULE
UNSERVED for Respondent(s) :
8,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/03/2011
ORAL
ORDER
The
submission of the Registry dated 23-3-2011 indicates that notice of
Rule has remained unserved upon respondent No.8 due to incomplete
address, as per report of the Bailiff.
The
learned advocate for the petitioner may supply the correct address
of respondent No.8 in the Registry, within a period of two weeks from
today. On receipt of the correct address of respondent No.8, the
Registry may issue fresh notice of Rule to the said respondent,
making it returnable on 10-5-2011.
(Smt.Abhilasha Kumari,J)
arg
Top