Gujarat High Court
Ramanlal vs Gujarat on 4 February, 2011
Gujarat High Court Case Information System
Print
SCA/772/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 772 of 1997
=========================================================
RAMANLAL
NARBHERAM JOSHI - Petitioner(s)
Versus
GUJARAT
AYURVED UNIVERSITY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK C RAVAL for
Petitioner(s) : 1,M/S ANAND ADVOCATES for Petitioner(s) : 1,
MR
HARIN P RAVAL for Respondent(s) : 1,
RULE SERVED for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 04/02/2011
ORAL
ORDER
Learned
advocate Mr. Hardik Soni states that learned advocate Mr. Harin P.
Raval is not in a position to appear in the matter, as he has become
Additional Solicitor General of India and hence, Notice be issued to
the respondent No.1.
In
view of above, Notice be issued to respondent No.1 informing
them to make alternative arrangement for the appearance in the
matter.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top