Gujarat High Court Case Information System
Print
SCA/14083/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14083 of 2010
=====================================================
CHANDRAKANTBHAI
MERVANBHAI PATEL - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION & 1 - Respondent(s)
=====================================================
Appearance :
MR
HASMUKH THAKKER for Petitioner(s) : 1,
NOTICE SERVED for
Respondent(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
2,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/02/2011
ORAL
ORDER
The
endorsement on the board indicates that notice has been served to the
Gujarat Industrial Development Corporation, which is the main
contesting respondent. On 27-12-2010 the same was the position and
GIDC has not put in an appearance. Today, none appears for respondent
No.1-GIDC. Mr.Vicky Mehta, learned advocate for Mr.Hasmukh Thakker,
learned advocate for the petitioner prays that fresh notice be issued
to the said respondent, which he may be permitted to serve directly.
Issue
fresh notice to respondent No.1, returnable on 28-2-2011. In addition
to the normal mode of service, direct service is also permitted.
(Smt.Abhilasha Kumari,J)
arg
Top