Gujarat High Court High Court

Sara vs State on 20 June, 2011

Gujarat High Court
Sara vs State on 20 June, 2011
Author: Abhilasha Kumari,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6065/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6065 of 2011
 

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

 

SARA
RAANIYA GAMIT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
VIDHI J BHATT for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE NOT RECD BACK for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
 
ORAL
ORDER

The
endorsement
on the Board indicates that Notices issued to respondents Nos.2 and 3
have not been received back, either served or unserved. Registry to
await service of Notices upon the said respondents.

List
on 13.07.2011.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top