Gujarat High Court
Nagji vs State on 24 February, 2011
Gujarat High Court Case Information System
Print
SCA/2330/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2330 of 2011
===================================
NAGJI
MADHUJI THAKOR - CHAIRMAN - Petitioner
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 7 - Respondents
===================================
Appearance
:
MS
TRUSHA K PATEL for Petitioner.
MS MONALI BHATT, AGP for Respondent
Nos.1 - 3.
NOTICE NOT RECD BACK for Respondent No. 4.
DS
AFF.NOT FILED (N) for Respondent Nos.5 -
8.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 24/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Leave
to amend the cause title. Issue fresh notice today to the respondent
whose name is amended making it returnable on 28.02.2011.
[D. H. WAGHELA, J.]
[K. A. PUJ, J.]
Savariya
Top