Gujarat High Court
Madansinh vs State on 28 March, 2011
Gujarat High Court Case Information System
Print
SCA/3553/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3553 of 2011
=========================================================
MADANSINH
LAXMANSINH CHAVDA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KAIVAN K PATEL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/03/2011
ORAL
ORDER
The
endorsement on the Board indicates that Notices issued to respondents
Nos.1, 2 to 4 have not been received back, either served or unserved.
Registry to await service of Notices upon the said respondents.
List
on 20.04.2011.
(Smt. Abhilasha Kumari, J.)
Safir*
Top