Gujarat High Court
Mahendrasinh vs Union on 27 September, 2011
Gujarat High Court Case Information System
Print
SCA/14027/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14027 of 2011
=========================================================
MAHENDRASINH
DILAVARSINH RAJ & 1 - Petitioner(s)
Versus
UNION
OF INDIA THRO SECRETARY MINISTRY OF & 5 - Respondent(s)
=========================================================
Appearance
:
MR
JA ADESHRA for
Petitioner(s) : 1 - 2.
NOTICE NOT RECD BACK for Respondent(s) : 1
- 2, 6,
DS AFF.NOT FILED (N) for Respondent(s) : 1 - 2, 6,
M/S
TRIVEDI & GUPTA for Respondent(s) : 3 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 27/09/2011
ORAL
ORDER
The
endorsement on the Board indicates that Notices issued to
respondents No.1, 2 and 6, have not been received back, either served
or unserved. Registry to await service of Notices upon the said
respondents.
List
on 10.10.2011.
(Smt. Abhilasha Kumari, J.)
rakesh/
Top