Gujarat High Court High Court

Solanki vs Sinor on 24 February, 2011

Gujarat High Court
Solanki vs Sinor on 24 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2110/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2110 of 2011
 

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

 

SOLANKI
KANUBHAI MOTIBHAI & 9 - Petitioner(s)
 

Versus
 

SINOR
GRAM PANCHAYAT THROUGH ADMINISTRATOR/SARPANCH & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DP JOSHI for
Petitioner(s) : 1 - 10. 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 24/02/2011 

 

ORAL
ORDER

Leave
to amend the cause title on the Index Page is granted. The amendment
may be carried out forthwith.

Heard
Mr.D.P.Joshi, learned advocate for the petitioners.

Notice
returnable on 15.03.2011.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top