Gujarat High Court High Court

State vs Hardas on 20 January, 2010

Gujarat High Court
State vs Hardas on 20 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7463/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7463 of 2009
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

HARDAS
MESURBHAI BHOPALA & 23 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
VS PATHAK ASSTT GOVERNMENT PLEADER
for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 7,9 -
24. 
NOTICE UNSERVED for Respondent(s) :
8, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/01/2010 

 

ORAL
ORDER

The
endorsement on the Board indicates that the respondent No.8 has
remained unserved as he has left for Aurangabad as per the report of
the Bailiff. The learned Assistant Government Pleader may supply the
fresh and correct address of respondent No.8 in the Registry within a
period of two weeks from today. Thereafter, fresh Notice be issued to
the respondent No.8 making it returnable on 08.03.2010.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top