Gujarat High Court High Court

Hafeez vs State on 17 June, 2010

Gujarat High Court
Hafeez vs State on 17 June, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5728/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5728 of 2010
 

TO


 

SPECIAL
CIVIL APPLICATION No. 5732 of 2010
 

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

HAFEEZ
RIZWAN MAHAMOOD - Petitioner
 

Versus
 

STATE
OF GUJARAT & 6 - Respondents
 

=================================== 
Appearance
: 
MR
GAURAV CHUDASAMA for Petitioner. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1, 3,
6, 
NOTICE SERVED for Respondent(s) : 2, 4, 7, 
MS MAMTA R VYAS
for Respondent(s) : 5, 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 17/06/2010 
COMMON ORAL ORDER

Leave to join
Director of Technical Education, Block No.2, 2nd Floor,
Dr. Jivraj Mehta Bhavan, Gandhinagar as party respondent No.7.
NOTICE to this newly added party returnable on 30.06.2010.

Mr. Gaurav
Chudasama, learned advocate appearing for the petitioner has
submitted that the Principal of the respondent No.6 College is
personally present in the Court. Hence, respondent No.6 is served.
Even on behalf of respondent No.2, learned Assistant Government
Pleader appears. Hence, only respondent No.7 remains unserved. Mr.
Chudasama, therefore, requests to issue fresh notice to respondent
No.7. Accordingly, FRESH NOTICE be issued to respondent No.7
making it returnable on 30.06.2010.

D.S.

permitted.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top