Gujarat High Court High Court

Mohangar vs Sarpanch on 26 October, 2010

Gujarat High Court
Mohangar vs Sarpanch on 26 October, 2010
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/16308/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 16308 of 2006
 

 


 

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

 

MOHANGAR
DHANGAR GOSAI (GOSWAMI) - Petitioner(s)
 

Versus
 

SARPANCH
& 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KISHOR M PAUL for
Petitioner(s) : 1, 
NOTICE UNSERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	

 

 
 


 

			Date
: 13/11/2006 

 

 
ORAL
ORDER

The
respondents are reported unserved for want of time.

It
appears that the Registry has fallen in habit of not issuing the
notices within the time. As the notices are issued late, they are not
delivered to the concerned Court until after expiry of the returnable
date. Consequently such notices are returned unserved for want of
time. The Registrar General is directed to do the needful in the
matter and to see to it that the concerned officers issue notices
within the time.

Fresh
notice to issue to the respondents to be made returnable on 15th
January, 2007. The petitioner will not be required to pay process
afresh. The notice shall be issued forthwith.

(
MS. R.M.DOSHIT,J. )

*mithabhai

   

Top