Gujarat High Court
Parmar vs Integrated on 28 March, 2011
Gujarat High Court Case Information System
Print
SCA/3783/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3783 of
2011
=========================================================
PARMAR
NITABEN RAJESHBHAI & 14 - Petitioner(s)
Versus
INTEGRATED
CHILD DEVELOPMENT SERVICES & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1 - 15.
NOTICE SERVED BY DS for Respondent(s) : 1
- 3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/03/2011
ORAL
ORDER
Ms.
Kalpana Raval, learned advocate states that she has received
instructions to appear on behalf of respondent No.2 and Mr. Prabhakar
Upadhyay, learned advocate states that he has received instructions
to appear on behalf of respondent No.3. Both the counsel, therefore,
prays that the matter be adjourned, in order to enable them to file
the Vakalatnama and/or an affidavit-in-reply.
List
on 31.03.2011.
(Smt. Abhilasha Kumari, J.)
Safir*
Top