Gujarat High Court
Parmar vs Integrated on 31 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,
MRS KALPANA K RAVAL for Respondent(s) : 2,
MR PRABHAKAR
UPADYAY for Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 31/03/2011
ORAL
ORDER
Mr.Nikunt
Raval, learned advocate for Ms.Kalpana K.Raval, learned advocate for
respondent No.2, prays for time in order to file an
affidavit-in-reply.
Mr.T.R.Mishra,
learned advocate for the petitioners, prays that he may be permitted
to add the State of Gujarat, through the Secretary of the concerned
Department, as party-respondent No.4.
Permission
to do so is granted. The necessary amendment be carried out
forthwith.
Notice
to the newly added respondent, making it returnable on 13.04.2011.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top