Gujarat High Court
P vs Jamnagar on 13 September, 2010
Gujarat High Court Case Information System
Print
SCA/9047/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9047 of 2010
=========================================================
P
L VASANIYA - Petitioner(s)
Versus
JAMNAGAR
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 13/09/2010
ORAL
ORDER
Learned
advocate Mr.A.J. Shastri for the petitioner states that due to
inadvertent mistake on the part of his office, notice issued by this
Court on 27th August 2010, returnable today, could not be
served directly. He requests that fresh notice be issued with a
permission to effect direct service.
2. The
Registry is directed to issue fresh notice returnable
on 23rd September 2010. Direct service is permitted.
(RAVI
R. TRIPATHI, J.)
karim
Top