Gujarat High Court
Notice Served By Ds For … vs 3 on 17 January, 2011
Gujarat High Court Case Information System
Print
SCA/15279/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15279 of 2010
With
SPECIAL
CIVIL APPLICATION No. 15280 of 2010
With
SPECIAL
CIVIL APPLICATION No. 15386 of 2010
=========================================================
GURUKRUPA
RESIDENT WELFARE ASSOCIATION THROUGH
Versus
UNION
OF INDIA THROUGH SECRETARY AND OTHERS
=========================================================
Appearance
:
MS
UTPALA S BORA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
MRS KALPANA K RAVAL for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/01/2011
COMMON
ORAL ORDER
Learned
advocate Ms. Utpala S. Bora for the petitioners seeks to amend the
cause title and rename respondent No.2 as, ‘State of Gujarat, notice
to be served through the Commissioner, Women and Child Development,
having its office at Block No.16/1, Dr. Jivraj Mehta Bhavan,
Gandhinagar’. Permission is granted.
Issue
FRESH NOTICE to new
nomenclature returnable on 27th
January 2011.
Direct
service is permitted.
(RAVI
R.TRIPATHI, J.)
omkar
Top