Gujarat High Court High Court

Ramanlal vs Gujarat on 4 February, 2011

Gujarat High Court
Ramanlal vs Gujarat on 4 February, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/772/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 772 of 1997
 

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

 

RAMANLAL
NARBHERAM JOSHI - Petitioner(s)
 

Versus
 

GUJARAT
AYURVED UNIVERSITY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK C RAVAL for
Petitioner(s) : 1,M/S ANAND ADVOCATES for Petitioner(s) : 1, 
MR
HARIN P RAVAL for Respondent(s) : 1, 
RULE SERVED for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 04/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Hardik Soni states that learned advocate Mr. Harin P.
Raval is not in a position to appear in the matter, as he has become
Additional Solicitor General of India and hence, Notice be issued to
the respondent No.1.

In
view of above, Notice be issued to respondent No.1 informing
them to make alternative arrangement for the appearance in the
matter.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top