Gujarat High Court
Shashikant vs The on 30 July, 2008
Gujarat High Court Case Information System
Print
SCA/7035/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7035 of
2008
=========================================================
SHASHIKANT
PRANSHANKER PANDYA - Petitioner(s)
Versus
THE
COLLECTOR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DS VASAVADA for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/07/2008
ORAL ORDER
By
order dated 6.5.2008, the petitioner was permitted to serve the
notice of the court directly on the respondents. The cause list shows
that the affidavit of direct service is not filed. Learned AGP, Ms.
Nisha Parikh submits that any advance copy also not been served on
office of the Government Pleader. Therefore, the respondents do not
have any instructions. The petitioner is directed to serve an advance
copy of the petition with annexures today to the learned AGP and also
to file affidavit of direct service on or before 31st
July, 2008. S.O. to 6th August, 2008.
kdc [K.M.Thaker,
J.]
Top