Gujarat High Court
Patel vs State on 25 March, 2011
Gujarat High Court Case Information System Print SCA/10710/2001 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 10710 of 2001 ========================================================= PATEL SATISHKUMAR RATILAL & 3 - Petitioner(s) Versus STATE OF GUAJRAT & 45 - Respondent(s) ========================================================= Appearance : MR RC JANI for Petitioner(s) : 1 - 4. GOVERNMENT PLEADER for Respondent(s) : 1 - 3. RULE SERVED for Respondent(s) : 4 - 8, 10,12 - 17,20 - 21,23 - 29,31 - 46. RULE NOT RECD BACK for Respondent(s) : 9, 19, NOTICE SERVED for Respondent(s) : 11, NOTICE UNSERVED for Respondent(s) : 18, SERVED BY AFFIX.-(R) for Respondent(s) : 22, 30, ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 25/03/2011 ORAL ORDER
In
the submission of the Registry dated 16.03.2011, it is stated that
notice of Rule has not been received back for respondents Nos.9, 11,
18 and 19 as per Computer entry. However, as per the endorsement on
the Board, respondent No.11 has been served and notice of Rule in
respect of respondents Nos.9 and 19 have not been received back,
either served or unserved. Registry to issue fresh notices of Rule to
the unserved respondents making them returnable on 15.06.2011.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top