Gujarat High Court High Court

Nandlal vs State on 17 June, 2008

Gujarat High Court
Nandlal vs State on 17 June, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5773/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5773 of 2008
 

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

 

NANDLAL
MANGALJI VYAS, SINCE DECEASED THRO. L.R. AMRUTLAL & 13 -
Petitioner(s)
 

Versus
 

STATE
OF GUAJRAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHENDRA K PATEL for
Petitioner(s) : 1 - 14. 
MR HUKUM SINGH ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1,2 4 
NOTICE SERVED for Respondent(s)
: 3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

	  
Date : 17/06/2008 

 

 
ORAL
ORDER

The
endorsement on the Board indicates that the notice issued to the
respondent no. 3, has been served by direct service, but the said
respondent is not represented by any learned advocate or authorized
representative, before the Court today.

After
hearing Mr. M.K. Patel, learned counsel for the petitioners as well
as Mr. Hukum Singh, learned Assistant Government Pleader, for the
respondents nos. 1, 2 and 4, status-quo as of today, be maintained,
till the next date of hearing.

List
the matter on 7th July, 2008.

[Smt.

Abhilasha Kumari, J.]

/phalguni/

   

Top