Gujarat High Court High Court

P vs Jamnagar on 13 September, 2010

Gujarat High Court
P vs Jamnagar on 13 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9047/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9047 of 2010
 

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

 

P
L VASANIYA - Petitioner(s)
 

Versus
 

JAMNAGAR
MUNICIPAL CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr.A.J. Shastri for the petitioner states that due to
inadvertent mistake on the part of his office, notice issued by this
Court on 27th August 2010, returnable today, could not be
served directly. He requests that fresh notice be issued with a
permission to effect direct service.

2. The
Registry is directed to issue fresh notice returnable
on 23rd September 2010. Direct service is permitted.

(RAVI
R. TRIPATHI, J.)

karim

   

Top