Gujarat High Court Case Information System
Print
SCA/16308/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16308 of 2006
=========================================================
MOHANGAR
DHANGAR GOSAI (GOSWAMI) - Petitioner(s)
Versus
SARPANCH
& 1 - Respondent(s)
=========================================================
Appearance
:
MR
KISHOR M PAUL for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
Date
: 13/11/2006
ORAL
ORDER
The
respondents are reported unserved for want of time.
It
appears that the Registry has fallen in habit of not issuing the
notices within the time. As the notices are issued late, they are not
delivered to the concerned Court until after expiry of the returnable
date. Consequently such notices are returned unserved for want of
time. The Registrar General is directed to do the needful in the
matter and to see to it that the concerned officers issue notices
within the time.
Fresh
notice to issue to the respondents to be made returnable on 15th
January, 2007. The petitioner will not be required to pay process
afresh. The notice shall be issued forthwith.
(
MS. R.M.DOSHIT,J. )
*mithabhai
Top