Gujarat High Court
St.Mary’S vs State on 2 September, 2011
Gujarat High Court Case Information System
Print
SCA/24687/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24687 of 2005
==============================================================
ST.MARY'S
EDUCATION TRUST THRO' ITS TRUSTEE - Petitioner(s)
Versus
STATE
OF GUAJRAT THRO' COLLECTOR & 1 - Respondent(s)
==============================================================
Appearance
:
MR
BS PATEL for MRS
RANJAN B PATEL for Petitioner
MS PB SHETH AGP for Respondent(s) :
1,
None for Respondent(s) :
2,
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MS. JUSTICE R.M.DOSHIT
Date : 27/12/2005
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE ANIL R. DAVE)
Notice
to the respondents returnable on 9th January, 2006 on
condition that the petitioner, by way of cost of this petition,
deposits a sum of Rs. 50,000/= in this Court on or before 3rd
January, 2006. Notice shall issue after the aforesaid amount is
deposited in this Court.
D
irect service is permitted.
[Anil
R. Dave, J.] {Miss R.M Doshit, J.}
Prakash*
Top