Gujarat High Court High Court

Kantaben vs Dean on 4 May, 2011

Gujarat High Court
Kantaben vs Dean on 4 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6663/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6663 of 2001
 

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

 

KANTABEN
MADHAVLAL PATEL, - Petitioner(s)
 

Versus
 

DEAN
& 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1,1.2.1  
GOVERNMENT PLEADER for Respondent(s) : 1
- 3. 
DS AFF.NOT FILED (R) for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 04/05/2011  
ORAL ORDER

The
Note of the Registry dated 19.4.2011 submits that the learned counsel
for the petitioner has not filed the affidavit of Direct Service for
respondent No.4. However, as respondent No.4 has been deleted by
order dated 4.5.2011 passed in Civil Application No.5170/2011 in
Special Civil Application No.6663/2010, the learned counsel for the
petitioner is no longer required to file the affidavit of Direct
Service of respondent No.4.

The
petition may be listed in due course.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top