Gujarat High Court
Patel vs State on 25 March, 2011
Gujarat High Court Case Information System
Print
SCA/10710/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10710 of 2001
=========================================================
PATEL
SATISHKUMAR RATILAL & 3 - Petitioner(s)
Versus
STATE
OF GUAJRAT & 45 - Respondent(s)
=========================================================
Appearance
:
MR
RC JANI for
Petitioner(s) : 1 - 4.
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
RULE SERVED for Respondent(s) : 4 - 8, 10,12 - 17,20 - 21,23 -
29,31 - 46.
RULE NOT RECD BACK for Respondent(s) : 9, 19,
NOTICE
SERVED for Respondent(s) : 11,
NOTICE UNSERVED for Respondent(s) :
18,
SERVED BY AFFIX.-(R) for Respondent(s) : 22,
30,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/03/2011
ORAL
ORDER
In
the submission of the Registry dated 16.03.2011, it is stated that
notice of Rule has not been received back for respondents Nos.9, 11,
18 and 19 as per Computer entry. However, as per the endorsement on
the Board, respondent No.11 has been served and notice of Rule in
respect of respondents Nos.9 and 19 have not been received back,
either served or unserved. Registry to issue fresh notices of Rule to
the unserved respondents making them returnable on 15.06.2011.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top