Gujarat High Court High Court

Babubhai vs Gujarat on 23 March, 2011

Gujarat High Court
Babubhai vs Gujarat on 23 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8228/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8228 of 1998
 

 
 
=========================================================

 

BABUBHAI
FAFABHAI VAGHELA - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
UNSERVED for
Petitioner(s) : 1, 
MR MD PANDYA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 23/03/2011  
 
ORAL ORDER

The
submission of the Registry dated 21.3.2011 indicates that notice
issued to the petitioner has not been received back, whereas the
endorsement on the Board indicates that notice issued to petitioner
No.1 is unserved, as the said petitioner has retired from service, as
per the report of the Bailiff. Registry may clarify what is the exact
position.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top