Gujarat High Court High Court

Notice Served By Ds For … vs 3 on 17 January, 2011

Gujarat High Court
Notice Served By Ds For … vs 3 on 17 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15279/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15279 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 15280 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 15386 of 2010
 

=========================================================

 

GURUKRUPA
RESIDENT WELFARE ASSOCIATION THROUGH 

 

Versus
 

UNION
OF INDIA THROUGH SECRETARY AND OTHERS 

 

=========================================================
 
Appearance
: 
MS
UTPALA S BORA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MRS KALPANA K RAVAL for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 17/01/2011 

 

COMMON
ORAL ORDER

Learned
advocate Ms. Utpala S. Bora for the petitioners seeks to amend the
cause title and rename respondent No.2 as, ‘State of Gujarat, notice
to be served through the Commissioner, Women and Child Development,
having its office at Block No.16/1, Dr. Jivraj Mehta Bhavan,
Gandhinagar’. Permission is granted.

Issue
FRESH NOTICE to new
nomenclature returnable on 27th
January 2011.

Direct
service is permitted.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top