Gujarat High Court High Court

H.K vs State on 28 March, 2011

Gujarat High Court
H.K vs State on 28 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8111/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8111 of 2001
 

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

 

H.K.
PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT (THRO' THE SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
SHAUKAT
A SHAIKH for
Petitioner(s) : 1, 
MR NIRAG PATHAK, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/03/2011 

 

ORAL
ORDER

The
submission of the Registry dated 16.03.2011 indicates that notices of
Rule issued to respondents Nos.2 to 4 have not been received back,
either served or unserved. Registry to issue fresh notices of Rule
to the said respondents making them returnable on 18.04.2011.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top