Gujarat High Court
Rasikbhai vs Gujarat on 29 March, 2011
Gujarat High Court Case Information System
Print
SCA/8237/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8237 of 1998
=====================================================
RASIKBHAI
GIRDHARLAL GOHEL - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
=====================================================
Appearance :
NOTICE
UNSERVED for Petitioner(s) : 1,
MR MD PANDYA for Respondent(s) : 1
- 2.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/03/2011
ORAL
ORDER
As
per the submission of the Registry dated 22-3-2011, notice to the
petitioner has remained unserved as he is said to have retired from
service and now he is residing at Bhavnagar address, mentioned in the
report of the Bailiff.
Registry
may issue notice at the Bhavnagar address, making it returnable on
29-4-2011.
(Smt.Abhilasha Kumari,J)
arg
Top