Gujarat High Court
Bharat vs Gujarat on 4 March, 2010
Gujarat High Court Case Information System
Print
SCA/12267/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12267 of 2009
=========================================================
BHARAT
D DESAI - Petitioner(s)
Versus
GUJARAT
HOUSING BOARD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
IS SUPEHIA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/03/2010
ORAL
ORDER
Notice
has been served by DS upon the respondents. However, the respondents
have not cared to appear before this court either personally or by
engaging an advocate.
In
that view of the matter, fresh notice may be issued to the
respondents making it returnable on 25.03.2010.
It
is made clear that the respondent no. 2 shall file reply on or before
18.03.2010 failing which he shall remain personally present before
this court on 25.03.2010. Direct service is permitted.
(K.S.
JHAVERI, J.)
Divya//
Top