Gujarat High Court
Solanki vs Sinor on 15 March, 2011
Gujarat High Court Case Information System
Print
SCA/2002/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2002 of 2011
=====================================================
SOLANKI
HANSHABEN GHANSHYAMBHAI & 4 - Petitioner(s)
Versus
SINOR
GRAM PANCHAYAT & 3 - Respondent(s)
=====================================================
Appearance :
MR
DP JOSHI for Petitioner(s) : 1 - 5.
MR HS MUNSHAW for
Respondent(s) : 1 - 2.
NOTICE SERVED BY DS for Respondent(s) :
3,
NOTICE NOT RECD BACK for Respondent(s) : 4,
DS AFF.NOT FILED
(N) for Respondent(s) :
4,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/03/2011
ORAL
ORDER
The
endorsement on the board indicates that the notices issued to
respondents have not been received back,either served or unserved.
The Registry to await service of notices upon the said respondents.
List
the matter on 15.4.2011.
(Smt.Abhilasha Kumari,J)
arg
Top