Gujarat High Court High Court

Chaudhary vs Gujarat on 10 February, 2011

Gujarat High Court
Chaudhary vs Gujarat on 10 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/126/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 126 of 2011
 

 
 
=========================================================

 

CHAUDHARY
BHARATKUMAR BHAGWANBHAI - MINOR THROUGH HIS FATHER - Petitioner(s)
 

Versus
 

GUJARAT
SECONDARY EDUCATION BOARD THROUGH JOINT SECRETARY & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAT G POPAT for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR
AD OZA for Respondent(s) : 1, 
DS AFF.NOT FILED (N) for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 10/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Popat for the petitioner requests that fresh notice be
issued to respondent No.2 as notice issued by this Court to
respondent No.2 on 3.2.2011 could not be served, though direct
service was permitted, as the petitioner was not well. Request is
granted. Registry is directed to issue fresh notice to the newly
added respondent returnable on 17.2.2011. Direct service is
permitted.

(RAVI
R.TRIPATHI,J)

pathan

   

Top