Gujarat High Court
Harijan vs State on 22 July, 2010
Gujarat High Court Case Information System
Print
CA/2460/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2460 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5359 of 2000
=========================================
HARIJAN
DAHYABHAI BHANABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================
Appearance :
MR
PV HATHI for
Petitioner(s) : 1,
MR MR MENGDEY, AGP for Respondent(s) : 1 -
3.
MR ASHISH M DAGLI for Respondent(s) : 4,
None for
Respondent(s) : 5 - 7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/07/2010
ORAL
ORDER
NOTICE
returnable on 4th
August, 2010. Shri M.R. Mengdey, learned AGP waives service of
notice on behalf of respondents nos. 1 to 3 and Shri Ashish Dagli,
learned advocate waives service of notice on behalf of respondent no.
4.
Direct
service is permitted. Over and above direct service, respondents
nos. 5 to 7 to be served through RPAD at the cost of the petitioner.
(M.R.
SHAH, J.)
siji
Top