Gujarat High Court
Ramniklal vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
SCA/3140/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3140 of 1986
=========================================================
RAMNIKLAL
SON/OF BECHARBHAI PARMAR PRESIDENT OF GONDAL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT THR' SECRETARY & 69 - Respondent(s)
=========================================================
Appearance
:
MR
SV PARMAR for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2 - 4,6.2.1 - 8, 10.2.1,
13.2.1,19.2.1 - 21, 23.2.1,25.2.1 - 28, 42.2.1, 47.2.1, 49.2.1,
65.2.1,69 - 70.
None for Respondent(s) : 3 - 4,6 - 8, 10, 13,19 -
21, 23,25 - 28, 42, 47, 49, 65,
RULE UNSERVED for Respondent(s) :
5, 9,11 - 12,14 - 18, 22, 24, 29,32 - 40,43 - 46, 48,50 - 64,67 -
68.
DELETED for Respondent(s) : 30 - 31, 41,
66,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 06/12/2010
ORAL
ORDER
On
a request made by Mr. S.V. Parmar, learned advocate for the
petitioners, Registry is directed to issue fresh process of Rule to
all unserved respondents, returnable on 20th December
2010.
Direct
service is permitted, which shall be given on or before 8th
December 2010.
(RAVI
R.TRIPATHI, J.)
omkar
Top