Gujarat High Court High Court

St.Mary’S vs State on 2 September, 2011

Gujarat High Court
St.Mary’S vs State on 2 September, 2011
Author: Anil R. R.M.Doshit,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/24687/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 24687 of 2005
 

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

 

ST.MARY'S
EDUCATION TRUST THRO' ITS TRUSTEE - Petitioner(s)
 

Versus
 

STATE
OF GUAJRAT THRO' COLLECTOR & 1 - Respondent(s)
 

==============================================================
 Appearance
: 
MR
BS PATEL for MRS
RANJAN B PATEL for Petitioner 
MS PB SHETH AGP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	

 

					  
Date : 27/12/2005 

 

 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE ANIL R. DAVE)

Notice
to the respondents returnable on 9th January, 2006 on
condition that the petitioner, by way of cost of this petition,
deposits a sum of Rs. 50,000/= in this Court on or before 3rd
January, 2006. Notice shall issue after the aforesaid amount is
deposited in this Court.

D
irect service is permitted.

[Anil
R. Dave, J.] {Miss R.M Doshit, J.}

Prakash*

   

Top