Gujarat High Court
Chavda vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
CA/3245/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 3245 of 2011
In
SPECIAL
CIVIL APPLICATION No. 838 of 2010
=====================================================
CHAVDA
SHEHTANSINH A & 5 - Petitioner(s)
Versus
STATE
OF GUJARAT & 14 - Respondent(s)
=====================================================
Appearance :
MS.
KRUTI M SHAH for Petitioner(s) : 1 - 6.
Mr.L.B.Dabhi,learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3,6 - 15.
MS MITA S PANCHAL for Respondent(s)
: 4 - 5.
MR MK VAKHARIA for Respondent(s) :
4,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/04/2011
ORAL
ORDER
Notice
returnable on 9-5-2011. In addition to the normal mode of service,
direct service is also permitted.
Mr.L.B.Dabhi,
learned Assistant Government Pleader waives service of notice for
respondents Nos.1 and 2. Ms.Mita S.Panchal, learned Assistant Central
Government Standing Counsel waives service of notice for respondents
Nos.4 and 5.
(Smt.Abhilasha Kumari,J)
arg
Top