Gujarat High Court High Court

Pagi vs State on 21 June, 2010

Gujarat High Court
Pagi vs State on 21 June, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6377/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6377 of 2010
 

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

PAGI
BHARATBHAI AMRABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
IM PANDYA for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 2 -
3. 
MR HARSHAD K PATEL for Respondent(s) :
4, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/06/2010 

 

 
 
ORAL
ORDER

The
endorsement on the board indicates that the notices issued to
respondents Nos.2 and 3 have not been received back,either served or
unserved. Shri Kiritbhai Kodarbhai Pandya,Talati-cum-Mantri,Helodar
Gram Panchayat is present in person and states that notice has been
duly served upon him. Mr. Harshad K.Patel,learned advocate for
respondent No.4 has filed a sick note today. List on 9-7-2010.

(Smt.Abhilasha Kumari,J)

arg

   

Top