Gujarat High Court
Madhav vs State on 30 June, 2011
Gujarat High Court Case Information System
Print
SCA/4802/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4802 of 2011
=========================================================
MADHAV
COTTON GINNING & PRESSING FACTORY - BOTAD - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MRMPSHAH
for
Petitioner(s) :1,MS. KRUTI M SHAH for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 1 - 2.
RULE SERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 30/06/2011
ORAL ORDER
The
endorsement on the Board indicates that the notice of Rule issued to
respondent No.2 has not been received back, either served or
unserved. Registry to await service of notice of Rule upon the said
respondent.
List
on 21.07.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top