Gujarat High Court
Bindiben vs State on 15 March, 2011
Gujarat High Court Case Information System
Print
SCA/2213/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2213 of
2011
=========================================================
BINDIBEN
DILIP TRIVEDI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE NOT RECD BACK for Respondent(s) : 1,
MR DG SHUKLA for
Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/03/2011
ORAL
ORDER
The
endorsement on the Board indicates that Notices issued to the
respondents have not been received back, either served or unserved.
Mr. D.G. Shukla, learned advocate states that he has received
instructions to appear on behalf of respondent No.2 and has filed his
Vakalatnama in the Registry yesterday. Registry to await service of
Notice upon respondent No.1.
List
on 11.04.2011.
(Smt. Abhilasha Kumari, J.)
Safir*
Top