Gujarat High Court
Nandlal vs State on 17 June, 2008
Gujarat High Court Case Information System
Print
SCA/5773/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5773 of 2008
=========================================================
NANDLAL
MANGALJI VYAS, SINCE DECEASED THRO. L.R. AMRUTLAL & 13 -
Petitioner(s)
Versus
STATE
OF GUAJRAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MAHENDRA K PATEL for
Petitioner(s) : 1 - 14.
MR HUKUM SINGH ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1,2 4
NOTICE SERVED for Respondent(s)
: 3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date : 17/06/2008
ORAL
ORDER
The
endorsement on the Board indicates that the notice issued to the
respondent no. 3, has been served by direct service, but the said
respondent is not represented by any learned advocate or authorized
representative, before the Court today.
After
hearing Mr. M.K. Patel, learned counsel for the petitioners as well
as Mr. Hukum Singh, learned Assistant Government Pleader, for the
respondents nos. 1, 2 and 4, status-quo as of today, be maintained,
till the next date of hearing.
List
the matter on 7th July, 2008.
[Smt.
Abhilasha Kumari, J.]
/phalguni/
Top