Gujarat High Court
State vs Rabari on 17 August, 2010
Gujarat High Court Case Information System
Print
SCA/9541/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9541 of 1994
=========================================
STATE
OF GUJARAT - Petitioner(s)
Versus
RABARI
LALLUBHAI PRABHATBHAI & 3 - Respondent(s)
=========================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
SERVED BY AFFIX.(N) for Respondent(s) :
1,
NOTICE UNSERVED for Respondent(s) : 2,
NOTICE SERVED for
Respondent(s) : 3 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/08/2010
ORAL
ORDER
It
is reported that Notice upon respondent No.2 is unserved. From the
cause title, it appears that respondent No.2 is the father of
respondent No.1 who is already served. Hence, Shri Pranav Dave,
learned Assistant Government Pleader seeks permission to delete
respondent No.2. Hence, matter is ready and Registry is directed to
notify the same for final hearing on 25th
August 2010 in 11 a.m. Board.
(M.R.
Shah, J.)
*menon
Top