Gujarat High Court
Babubhai vs Gujarat on 23 March, 2011
Gujarat High Court Case Information System
Print
SCA/8228/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8228 of 1998
=========================================================
BABUBHAI
FAFABHAI VAGHELA - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Petitioner(s) : 1,
MR MD PANDYA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/03/2011
ORAL ORDER
The
submission of the Registry dated 21.3.2011 indicates that notice
issued to the petitioner has not been received back, whereas the
endorsement on the Board indicates that notice issued to petitioner
No.1 is unserved, as the said petitioner has retired from service, as
per the report of the Bailiff. Registry may clarify what is the exact
position.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top