Gujarat High Court High Court

Gujarat vs Jagdishkumar on 24 March, 2011

Gujarat High Court
Gujarat vs Jagdishkumar on 24 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8349/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8349 of 2001
 

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

 

GUJARAT
UNIVERSITY - Petitioner(s)
 

Versus
 

JAGDISHKUMAR
KIRITBHAI PARMAR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITUL K SHELAT for
Petitioner(s) : 1, 
MR JJ YAJNIK for Respondent(s) : 1, 
RULE NOT
RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 24/03/2011 

 

ORAL
ORDER

The
endorsement on the Board indicates that notice of Rule issued to
respondent No.2 has not been received back, either served or
unserved. Registry to issue fresh notice of Rule upon the said
respondent, making it returnable on 28.04.2011.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top