Gujarat High Court Case Information System
Print
SCA/10601/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10601 of 2010
=================================================
FALGUNIBEN
MAFATLAL PATEL - Petitioner(s)
Versus
PRINCIPAL
& 2 - Respondent(s)
=================================================
Appearance
:
MR
DILIP B RANA for Petitioner(s) : 1,MS VIRAJ S FOZDAR for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 13/09/2010
ORAL
ORDER
On 6th
September 2010, this Court has issued notice returnable on 13th
September 2010. The relevant part of the order reads as under:
Respondent
Nos.1 and 2 are called upon to produce the original certificate of
the petitioner and also letter dated 20.02.2007 received by them from
Sampurnanand University, Varanasi on the next date of hearing.
Registry to
clarify in the notice that the notice is issued only for the
aforesaid purpose and that respondent Nos.1 and 2 need not get
themselves represented by an Advocate.
Nobody is
present on behalf of respondents no.1 and 2.
2. The Registry
is directed to issue fresh notice returnable on 23rd
September 2010. The petitioner is permitted to effect direct service
by RPAD.
(RAVI
R. TRIPATHI, J.)
karim
Top