Gujarat High Court
Radhaben vs State on 8 February, 2011
Gujarat High Court Case Information System
Print
SCA/736/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 736 of 2011
=========================================================
RADHABEN
DALPATSINH PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SPECIAL SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 08/02/2011
ORAL
ORDER
Notice
returnable on 3rd
March, 2011. It is clarified that the respondent No.1 –
Secretary (Appeals), Revenue Department, State of Gujarat is at
liberty to proceed with the matter without considering the fact that
this petition is pending before this Court. Direct service is
permitted.
(
M.D. SHAH, J. )
syed/
Top