Gujarat High Court High Court

Jesabhai vs State on 26 April, 2011

Gujarat High Court
Jesabhai vs State on 26 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4688/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4688 of 2011
 

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

JESABHAI
JIVABHAI CHUDASMA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR RD
KINARIWALA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
DS AFF.NOT
FILED (N) for Respondent(s) : 3 -
4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
ORAL
ORDER

As
it is reported that respondent No.4 has refused to accept the notice,
Registry is directed to issue fresh NOTICE upon respondent No.4,
making it returnable on 6th May 2011.

Process
fee being paid by 27th
April 2011, respondent No.4 be served through RPAD also, over and
above the regular service at the cost of the petitioner.

(M.R.

Shah, J.)

*menon

   

Top