Gujarat High Court High Court

Rasikbhai vs Gujarat on 29 March, 2011

Gujarat High Court
Rasikbhai vs Gujarat on 29 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8237/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8237 of 1998
 

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

RASIKBHAI
GIRDHARLAL GOHEL - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
NOTICE
UNSERVED for Petitioner(s) : 1, 
MR MD PANDYA for Respondent(s) : 1
- 2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/03/2011 

 

 
 
ORAL
ORDER

As
per the submission of the Registry dated 22-3-2011, notice to the
petitioner has remained unserved as he is said to have retired from
service and now he is residing at Bhavnagar address, mentioned in the
report of the Bailiff.

Registry
may issue notice at the Bhavnagar address, making it returnable on
29-4-2011.

(Smt.Abhilasha Kumari,J)

arg

   

Top