Gujarat High Court High Court

Sureshbhai vs Dist on 30 June, 2008

Gujarat High Court
Sureshbhai vs Dist on 30 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/6148/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6148 of 2008
 

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

 

SURESHBHAI
BHAYABHAI JADAV - Petitioner(s)
 

Versus
 

DIST.
SOCIAL SELFARE OFFICER (BAKSHIPANCH) & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Petitioner(s) : 1, 
MR
KRUNAL D PANDYA, AGP for
Respondent(s) : 1, 
NOTICE
SERVED BY DS for
Respondent(s) : 1
- 2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/06/2008 

 

ORAL
ORDER

Heard
the learned advocates appearing on behalf of respective parties.

Considering
the submissions made by both the learned advocates, the question
involved in the present petition requires detailed examination.

Hence,
RULE. Expedited.

Learned
AGP Mr. Pandya waives service of notice of rule on behalf of
respondent Ă˝ State Authority.

[H.K.

RATHOD, J.]

#Dave