Gujarat High Court High Court

Solanki vs Sinor on 15 March, 2011

Gujarat High Court
Solanki vs Sinor on 15 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2002/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2002 of 2011
 

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

SOLANKI
HANSHABEN GHANSHYAMBHAI & 4 - Petitioner(s)
 

Versus
 

SINOR
GRAM PANCHAYAT & 3 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
DP JOSHI for Petitioner(s) : 1 - 5. 
MR HS MUNSHAW for
Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) :
3, 
NOTICE NOT RECD BACK for Respondent(s) : 4, 
DS AFF.NOT FILED
(N) for Respondent(s) :
4, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
 
ORAL
ORDER

The
endorsement on the board indicates that the notices issued to
respondents have not been received back,either served or unserved.
The Registry to await service of notices upon the said respondents.

List
the matter on 15.4.2011.

(Smt.Abhilasha Kumari,J)

arg

   

Top