Gujarat High Court
Director vs Bhupatbhai on 5 April, 2011
Gujarat High Court Case Information System
Print
SCA/3822/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3822 of 2011
=========================================================
DIRECTOR,
CENTRE FOR ENTREPRENEURSHIP DEVELOPMENT & 2 - Petitioner(s)
Versus
BHUPATBHAI
HIRJIBHAI PATODIA - Respondent(s)
=========================================================
Appearance
:
MR
RD DAVE for
Petitioner(s) : 1 - 3.
MR TR MISHRA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/04/2011
ORAL
ORDER
In
this petition, learned advocate Mr. TR Mishra is appearing on behalf
of respondent. He waives service of notice of Rule on behalf of
respondent. Therefore, question of paying process fee by petitioner
for issuing notice to respondent does not arise. The objection
raised by Registry can be sustained in light of fact that learned
advocate Mr. TR Mishra is appearing on behalf of respondent.
(H.K.RATHOD,
J)
asma
Top