Gujarat High Court High Court

Junagadh vs Manjuben on 1 April, 2011

Gujarat High Court
Junagadh vs Manjuben on 1 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2232/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2232 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 2233 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 2236 of 2011
 
 
=========================================================

 

JUNAGADH
AGRICULTURAL UNIVERSITY - Petitioner(s)
 

Versus
 

MANJUBEN
BHANUBHAI BHALIYA - Respondent(s)
 

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

 

 
Appearance
: 
MR
DG CHAUHAN for
Petitioner(s) : 1, 
MR TR MISHRA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/04/2011 

 

 
 
ORAL
ORDER

The
Registry has placed these matters for passing appropriate orders, as
petitioner has not paid the process fee.

However,
learned advocate Mr.D.G.Chauhan appearing on behalf of petitioner
submitted that learned advocate Mr.T.R.Mishra is appearing on behalf
of respondent in each petition, therefore, question of paying process
fee by petitioner does not arise.

Learned
advocate Mr.T.R.Mishra waives service of notice of Rule on behalf of
respondent in each petition.

[
H.K.RATHOD, J. ]

(vipul)

   

Top