Gujarat High Court
Jivtiben vs Shri on 11 September, 2008
Gujarat High Court Case Information System
Print
SCA/1117920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11179 of 2008
=========================================================
JIVTIBEN
BHOVAN - Petitioner(s)
Versus
SHRI
KANSAGARA, MAMLATDAR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 MR SURESH M SHAH for Petitioner(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,1.2.8
None for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 11/09/2008
ORAL
ORDER
1. Heard
Mr. Mehul S. Shah, learned advocate for the petitioners.
2. Issue
notice returnable on 25th September, 2008.
3. Mr.
Hemant Makwana, learned Assistant Government Pleader waives service
of notice on behalf of respondent No.2 State of Gujarat.
Direct
service is permitted qua respondent No.1.
(HARSHA
DEVANI, J.)
shekhar/-
Top