Gujarat High Court
Pratapbhai vs President/ on 4 October, 2010
Gujarat High Court Case Information System
Print
SCA/9159/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9159 of 2010
=====================================
PRATAPBHAI
BHAGWANBHAI RAWAL - Petitioner(s)
Versus
PRESIDENT/
MANTRISHI & 3 - Respondent(s)
=====================================
Appearance
:
MS TRUSHA H MEHTA for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
4.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 04/10/2010
ORAL
ORDER
1.0 Learned
advocate for the petitioner states that the petitioner could not
effect the direct service which was permitted of the Notice issued on
17th
September 2010 returnable today. She requests that fresh
Notice be issued and the same be ordered to be served by regular mode
of service.
2.0 The
request is granted. Notice returnable date is extended to 27th
October 2010. The Registry to send the same by regular
mode of service.
[
Ravi R. Tripathi, J. ]
hiren
Top