Gujarat High Court
Kantilal vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
SCA/9305/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9305 of 2011
=========================================================
KANTILAL
RANCHHODDAS PATEL - Petitioner
Versus
STATE
OF GUJARAT & 5 - Respondents
=========================================================
Appearance :
BHARGAV
KARIA & ASSO for
Petitioner
NOTICE SERVED BY DS for Respondent: 1,
NOTICE
UNSERVED for Respondents : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/08/2011
ORAL
ORDER
Ms.
Archana Amin, learned advocate for Mr. Karia, learned advocate
appearing for the petitioner requests for fresh notice as though the
direct service was obtained on earlier occasion, the same could not
be effected. The advocate has submitted that the original papers are
returned to the registry of this Court. In view of this, let there be
a fresh notice to the respondents returnable on 09.09.2011 and
as the counsel has ensured that the direct service be effect, Direct
Service is permitted.
(S.R.BRAHMBHATT,
J.)
pallav
Top