Gujarat High Court High Court

Asi(M) vs Union on 31 March, 2011

Gujarat High Court
Asi(M) vs Union on 31 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5292/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5292 of
2001 
=========================================================

 

ASI(M)
V. SEENIVASAGAN - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner(s) : 1, 
MS SEJAL K MANDAVIA for Respondent(s) : 1 -
4. 
RULE SERVED for Respondent(s) : 5, 
NOTICE UNSERVED for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
 
ORAL
ORDER

The
submission of the Registry dated 22.03.2011 as also the endorsement
on the Board indicate that Notice of Rule issued to respondent No.6
has remained unserved, as the said respondent has been transferred to
Assam.

The
learned advocate for the petitioner may supply the fresh and correct
address of respondent No.6 in the Registry, within a period of three
weeks from today, thereafter, the Registry may issue fresh Notice of
Rule to the said respondent, making it returnable on 03.05.2011.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top