Gujarat High Court
Balaji vs National on 1 July, 2008
Bench: Z.K.Saiyed
SCA/6084/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6084 of 2007 ========================================================= BALAJI PETROLEUM THRO.MANEKBHAI J CHAUHAN. POA - Petitioner(s) Versus NATIONAL HIGHWAYS AUTHORITY OFINDIA & 6 - Respondent(s) ========================================================= Appearance : MR DAKSHESH MEHTA for Petitioner(s) : 1, MR CZ SANKHLA for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2 - 6. GOVERNMENT PLEADER for Respondent(s) : 6, NOTICE NOT RECD BACK for Respondent(s) : 7, ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 01/07/2008 ORAL ORDER
Heard
learned advocate Mr.Mehta. Issue fresh notice to respondent No.7
returnable on 1st August, 2008. Notice to be served
through RPAD at the cost of the petitioner.
(Z.K.SAIYED,
J.)
ashish//