Gujarat High Court Case Information System
Print
SCA/11807/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11807 of 2008
=========================================================
SUNILBHAI
BABULAL SONI - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ND SONGARA for
Petitioner(s) : 1,
MR RA RINDAI, AGP for Respondent(s) : 1 -
2.
UNSERVED-REFUSED (N) for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/09/2011
ORAL
ORDER
The
matter is notified for final hearing with a remark that,
‘Unserved-Refused (N):3’, wherein in the Remarks Column, it is
mentioned that, ‘Rule to Resp.3 Recd.U/S. As he expired’.
2. Learned
Advocate Mr.Songara for the petitioner, on perusal of papers,
requests that he be permitted to amend the cause title and
incorporate new address of respondent No.3, on which the Mamlatdar,
Alien Recovery, Ahmedabad is able to serve respondent No.3, which is
found on page No.47. The said address is also mentioned by
respondent No.3 in Annexure-IV, page No.50.
Request
is granted.
3. Learned
Advocate for the petitioner further requests that fresh process of
Rule be issued to respondent No.3 with a permission to effect direct
service.
Request
is granted.
4. Registry
is directed to issue fresh process of RULE qua respondent No.3
only returnable on 13.10.2011.
Direct
service permitted today.
(Ravi
R.Tripathi, J.)
*Shitole
Top