Gujarat High Court
Madansinh vs State on 28 March, 2011
Gujarat High Court Case Information System Print SCA/3553/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3553 of 2011 ========================================================= MADANSINH LAXMANSINH CHAVDA - Petitioner(s) Versus STATE OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s) ========================================================= Appearance : MR KAIVAN K PATEL for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 1 - 4. ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 28/03/2011 ORAL ORDER
The
endorsement on the Board indicates that Notices issued to respondents
Nos.1, 2 to 4 have not been received back, either served or unserved.
Registry to await service of Notices upon the said respondents.
List
on 20.04.2011.
(Smt. Abhilasha Kumari, J.)
Safir*
Top