Gujarat High Court Case Information System
Print
SCA/1837/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1837 of 2011
=========================================
KURESHI
MUSTAFABHAI SAFFIBHAI AND OTHERS
Versus
UNION
OF INDIA AND ANOTHER
=========================================Appearance
:
MR NS SHETH
for the Petitioners
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/02/2011
ORAL
ORDER
1. Heard
learned advocate Mr. N.S. Sheth for the petitioners.
2. The
learned advocate for the petitioners is directed to serve an advance
copy of the petition to learned senior advocate Mr. M.R. Bhatt, who
normally appears for I.O.C.
3. NOTICE
returnable on 23rd February 2011.
Direct service is permitted.
4. It will
be a matter of appreciation, if the authorities come forward with
appointment of agency in city of Dakor so as to see that the hardship
of the residents of city of Dakor is taken care of.
4.1. The
learned advocate for the petitioners is directed to effect direct
service to respondent No.2 by Speed Post at the cost of the
petitioner.
(RAVI
R.TRIPATHI, J.)
omkar
Top