Gujarat High Court High Court

Appearance vs Kruti M Shah For Petitioner on 1 February, 2010

Gujarat High Court
Appearance vs Kruti M Shah For Petitioner on 1 February, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/824/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 824 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 825 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 839 of 2010
 
 
======================================
 

PANDYA
ISHITABEN J AND OTHERS
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

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


 

Appearance
: 
MR MP SHAH for Petitioner, MS
KRUTI M SHAH for Petitioner. 
MS MANISHA NARSINGHANI, AGP for
Respondent No.1.
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 01/02/2010 

 

COMMON
ORAL ORDER

Amendment,
as per the draft amendment submitted today, is permitted. Notice
returnable on 5th February 2010. Learned AGP waives
service for the respondent State. Direct service for the remaining
respondents, which may be effected by Registered Post A.D.

(D.H.Waghela,
J)

*malek

   

Top