Gujarat High Court High Court

Appearance : vs Mr Nanavati on 3 March, 2010

Gujarat High Court
Appearance : vs Mr Nanavati on 3 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1132/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1132 of 2010
 

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


 

CHAUDHARI
PARMABHAI CHELABHAI 

 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & ORS.
 

======================================
 
Appearance : 
Mr
Pushpdatt Vyas for Mr DV Bhavsar for the petitioner  
Mr Nanavati,
Assistant
Government Pleader Respondent
Nos.1 to 4 
NOTICE NOT RECD BACK for Respondent No. 5. 
MR DIPEN
A DESAI for Respondent(s) : 6 
======================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 03/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Initially,
the parties are represented. However, it was wrongly stated on
behalf of the State that they are representing respondent No.5. In
that view of the matter, issue fresh notice to respondent No.5
returnable on 8th March 2010.

Direct
Service is permitted.

(Bhagwati
Prasad, J.)

(J.C.

Upadhyaya, J.)

*mohd

   

Top