Gujarat High Court
Baroda vs Asst.Charity on 6 September, 2011
Gujarat High Court Case Information System
Print
SCA/3219/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3219 of 2011
=========================================================
BARODA
ASSOCIATION FOR BLIND THRO ITS EXE.COUNCIL MEMBER - Petitioner(s)
Versus
ASST.CHARITY
COMMISSIONER & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 2.
MR
CB UPADHYAYA for Respondent(s) : 1,
MR SP MAJMUDAR for
Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 06/09/2011
ORAL ORDER
Mr.Praful
K. Desai, petitioner, party-in-person,
states that the bag containing the brief of this petition has been
stolen, yesterday. He, therefore, prays for permission to reconstruct
the file. The party-in-person
may make an application to the Registry in this regard, which may be
processed.
List
on 28.09.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top