Gujarat High Court
Shardulbhai vs Union on 9 February, 2010
Gujarat High Court Case Information System
Print
SCA/1256/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1256 of 2010
=========================================================
SHARDULBHAI
KHENGARBHAI BHARVAD THROUGH HIS SON RAJEN - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1,
None
for Respondent(s) : 1,3
MR LR PUJARI, APP for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/02/2010
ORAL
ORDER
NOTICE
and NOTICE as to interim relief returnable on 11.2.2010. Learned APP
Mr.Pujari waives service of NOTICE on behalf of respondent No.4.
Office
is directed to call for the record and proceedings of the case
pending before the District Magistrate, Ahmedabad so as to reach this
Court on or before 11.2.2010. D.S.today is permitted.
(M.D.Shah, J.)
Sreeram.
Top