Gujarat High Court
Shri vs The on 21 March, 2011
Gujarat High Court Case Information System
Print
SCA/23872/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23872 of 2007
=====================================================
SHRI
SHIVAM EDUCATION SEVA TRUST PALANPUR SANCHALIT - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=====================================================
Appearance
:
MR.HARDIK BHARHMBHAT for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 1 -
2.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 04/10/2007
ORAL
ORDER
The
learned advocate for the petitioner states that though Notice was
sent to respondent No.2, the petitioner is not in possession of
receipt of service and hence, prays for issuance of fresh Notice.
Fresh Notice qua respondent No.2 only returnable on 16th
October, 2007. Direct service.
(D.A.MEHTA,
J.)
ashish//
Top