Gujarat High Court High Court

Sangitaben vs Deputy on 5 March, 2010

Gujarat High Court
Sangitaben vs Deputy on 5 March, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2932/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2932 of 2010
 

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

SANGITABEN
JAYANTKUMAR JAMUAR - Petitioner
 

Versus
 

DEPUTY
COLLECTOR & 1 - Respondents
 

====================================== 
Appearance
: 
MR
JL HAJARE for Petitioner. 
None for Respondent No. 1.  
MR NIKUNT
RAVAL, AGP for Respondent No. 2.
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 05/03/2010 
ORAL ORDER

Notice
returnable on 10.03.2010. Mr. Nikunt Raval, learned Assistant
Government Pleader appearing for the respondent No.2 waives service
of notice on behalf of respondent No.2. D.S. qua respondent No.1 is
permitted.

The
respondent No.1 is directed to depute someone with the record
pertaining to the document in question. An affidavit should also be
filed by the respondent No.1 stating that whether the document in
question was dispatched to the petitioner along with the necessary
evidence to that effect.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top