Gujarat High Court
Riverside vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
SCA/3622/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3622 of 2011
======================================
RIVERSIDE
SCHOOL THROUGH ADMINISTRATOR - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 2 - Respondent(s)
======================================
Appearance
:
MR AMIT M PANCHAL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
MR
PS CHAMPANERI for Respondent(s) : 2,
None for Respondent(s) :
3,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/03/2011
ORAL
ORDER
NOTICE
on the respondents making it
returnable on 28/03/2011. Shri P.S. Champaneri, learned Assistant
Solicitor General of India, who is appearing on caveat, on behalf of
respondent no. 2 waives service of notice on behalf of respondent no.
2. For rest, direct service is permitted.
(M.R.
SHAH, J.)
siji
Top