Gujarat High Court High Court

Sunilbhai vs District on 28 September, 2011

Gujarat High Court
Sunilbhai vs District on 28 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11807/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11807 of 2008
 

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

 

SUNILBHAI
BABULAL SONI - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND SONGARA for
Petitioner(s) : 1, 
MR RA RINDAI, AGP for Respondent(s) : 1 -
2. 
UNSERVED-REFUSED (N) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/09/2011 

 

 
 
ORAL
ORDER

The
matter is notified for final hearing with a remark that,
‘Unserved-Refused (N):3’, wherein in the Remarks Column, it is
mentioned that, ‘Rule to Resp.3 Recd.U/S. As he expired’.

2. Learned
Advocate Mr.Songara for the petitioner, on perusal of papers,
requests that he be permitted to amend the cause title and
incorporate new address of respondent No.3, on which the Mamlatdar,
Alien Recovery, Ahmedabad is able to serve respondent No.3, which is
found on page No.47. The said address is also mentioned by
respondent No.3 in Annexure-IV, page No.50.

Request
is granted.

3. Learned
Advocate for the petitioner further requests that fresh process of
Rule be issued to respondent No.3 with a permission to effect direct
service.

Request
is granted.

4. Registry
is directed to issue fresh process of RULE qua respondent No.3
only returnable on 13.10.2011.

Direct
service permitted today.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top