Gujarat High Court
State vs Dubey on 24 August, 2011
Gujarat High Court Case Information System
Print
SCA/4232/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4232 of
2011
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
DUBEY
GAURISHANKAR BRIJMOHAN & 4 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/05/2011
ORAL
ORDER
Ms.
Neha Vithlani, learned advocate states that Ms. Mamta R. Vyas,
learned advocate has received instructions to appear on behalf of
respondent No.3 and prays for time, in order to file the Vakalatnama
and affidavit-in-reply, if necessary.
The
endorsement on the Board indicates that Notice issued to respondent
No.1 has not been received back, either served or unserved. Registry
to await service of Notice upon the said respondent.
List
on 18.07.2011.
The
ad-interim relief granted earlier, shall continue, till then.
(Smt. Abhilasha Kumari, J.)
Safir*
Top