Gujarat High Court High Court

Ram vs District on 24 March, 2011

Gujarat High Court
Ram vs District on 24 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1431320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14313 of 2008
 

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

 

RAM
HARAK SHRIRAM - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
NOTICE
UNSERVED for Respondent(s) : 2, 
MR HS MUNSHAW for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 04/02/2009 

 

ORAL
ORDER

Fresh
notice to respondent No. 2 returnable on 25.2.2009. In addition to
service of notice through process of office, the petitioner shall
serve the copy of notice to respondent No. 2. Direct service is
permitted.

Fresh
notice shall be issued to respondent No. 2, at both the addresses
i.e. at the address shown in the cause title as well as address
mentioned at page 17 of the petition. The petitioner shall also
serve the notice at both addresses.

(K.M.THAKER,J.)

Suresh*

   

Top