Gujarat High Court High Court

Director vs Bhupatbhai on 5 April, 2011

Gujarat High Court
Director vs Bhupatbhai on 5 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3822/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3822 of 2011
 

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

 

DIRECTOR,
CENTRE FOR ENTREPRENEURSHIP DEVELOPMENT & 2 - Petitioner(s)
 

Versus
 

BHUPATBHAI
HIRJIBHAI PATODIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Petitioner(s) : 1 - 3. 
MR TR MISHRA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/04/2011 

 

 
 
ORAL
ORDER

In
this petition, learned advocate Mr. TR Mishra is appearing on behalf
of respondent. He waives service of notice of Rule on behalf of
respondent. Therefore, question of paying process fee by petitioner
for issuing notice to respondent does not arise. The objection
raised by Registry can be sustained in light of fact that learned
advocate Mr. TR Mishra is appearing on behalf of respondent.

(H.K.RATHOD,
J)

asma

   

Top