Gujarat High Court
Nishant vs State on 8 July, 2011
Gujarat High Court Case Information System
Print
SCA/2939/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2939 of 2011
=================================================
NISHANT
VASUDEV THAKKAR - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH CHIEF CONTROLLING REVENUE & 2 -
Respondent(s)
=================================================
Appearance
:
MS TRUSHA K PATEL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/07/2011
ORAL
ORDER
Heard
Mr. Trusha Patel, learned advocate for the petitioner.
Notice
returnable on 28th July 2011.
In
the meanwhile, the respondents are restrained from taking any
coercive action regarding recovery till then.
In
addition to the usual mode of service, direct service is also
permitted.
(Smt.
Abhilasha Kumari,J.)
mary//
Top