Gujarat High Court
Riverside vs State on 12 July, 2011
Gujarat High Court Case Information System Print SCA/3622/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3622 of 2011 ====================================== RIVERSIDE SCHOOL THROUGH ADMINISTRATOR - Petitioner(s) Versus STATE OF GUJARAT THROUGH CHIEF SECRETARY & 2 - Respondent(s) ====================================== Appearance : MR AMIT M PANCHAL for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, MR PS CHAMPANERI for Respondent(s) : 2, None for Respondent(s) : 3, ====================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 17/03/2011 ORAL ORDER
NOTICE
on the respondents making it
returnable on 28/03/2011. Shri P.S. Champaneri, learned Assistant
Solicitor General of India, who is appearing on caveat, on behalf of
respondent no. 2 waives service of notice on behalf of respondent no.
2. For rest, direct service is permitted.
(M.R.
SHAH, J.)
siji
Top