Gujarat High Court
C vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
SCA/9133/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9133 of
2011
=========================================================
C
L BHATI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAL R MEHTA for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/11/2011
ORAL
ORDER
Heard
learned Advocate for the petitioners.
It
is submitted that the notice issued by this Court on 22.07.2011
making it returnable on 05.08.2011 is already served on the
respondents, but, no one appears. No reply is filed to the
contentions raised in the petition.
If
no representation is made by the respondent No.2 and or no reply is
filed to the petition on, or before, 30TH
NOVEMBER, 2011,
Managing Director, Gujarat Agro Industries Corporation Limited shall
remain PERSONALLY PRESENT
before this Court on 1st
December, 2011.
S.O.
to 1ST
DECEMBER, 2011.
Direct service is permitted.
(ANANT
S. DAVE, J.)
Umesh/
Top