Gujarat High Court High Court

Radhaben vs State on 8 February, 2011

Gujarat High Court
Radhaben vs State on 8 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/736/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 736 of 2011
 

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

 

RADHABEN
DALPATSINH PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SPECIAL SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 3rd
March, 2011. It is clarified that the respondent No.1 –
Secretary (Appeals), Revenue Department, State of Gujarat is at
liberty to proceed with the matter without considering the fact that
this petition is pending before this Court. Direct service is
permitted.

(
M.D. SHAH, J. )

syed/

   

Top