Gujarat High Court High Court

Shri vs The on 21 March, 2011

Gujarat High Court
Shri vs The on 21 March, 2011
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/23872/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 23872 of 2007
 

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

SHRI
SHIVAM EDUCATION SEVA TRUST PALANPUR SANCHALIT - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

===================================================== 
Appearance
: 
MR.HARDIK BHARHMBHAT for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 04/10/2007 

 

 
 
ORAL
ORDER

The
learned advocate for the petitioner states that though Notice was
sent to respondent No.2, the petitioner is not in possession of
receipt of service and hence, prays for issuance of fresh Notice.
Fresh Notice qua respondent No.2 only returnable on 16th
October, 2007. Direct service.

(D.A.MEHTA,
J.)

ashish//

   

Top