Gujarat High Court High Court

Baroda vs Asst.Charity on 6 September, 2011

Gujarat High Court
Baroda vs Asst.Charity on 6 September, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3219/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3219 of 2011
 

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

 

BARODA
ASSOCIATION FOR BLIND THRO ITS EXE.COUNCIL MEMBER - Petitioner(s)
 

Versus
 

ASST.CHARITY
COMMISSIONER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 2. 
MR
CB UPADHYAYA for Respondent(s) : 1, 
MR SP MAJMUDAR for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 06/09/2011  
ORAL ORDER

Mr.Praful
K. Desai, petitioner, party-in-person,
states that the bag containing the brief of this petition has been
stolen, yesterday. He, therefore, prays for permission to reconstruct
the file. The party-in-person
may make an application to the Registry in this regard, which may be
processed.

List
on 28.09.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top