Gujarat High Court
Bhavi vs State on 26 August, 2010
Gujarat High Court Case Information System
Print
SCA/9079/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9079 of
2010
=================================================
BHAVI
VIPULKUMAR SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT (DELETED) & 2 - Respondent(s)
=================================================
Appearance
:
MR
NIRAV K PADHIYAR for Petitioner(s) : 1,
DELETED for Respondent(s)
: 1,
NOTICE SERVED for Respondent(s) : 2 - 3.
M/S TRIVEDI &
GUPTA for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the parties are directed to produce guidelines, if any, issued by
the State or Central Government showing therein the meaning of
dependent of an N.R.I. Post the matter on 30.08.2010 in the 1st
board.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top