Gujarat High Court
Tulsi vs State on 19 October, 2011
Gujarat High Court Case Information System
Print
SCA/10139/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10139 of 2011
=====================================================
TULSI
CLUB AND ENTERTAINMENT PVT.LTD - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
=====================================================
Appearance :
MR
SATYAM Y CHHAYA for Petitioner(s) : 1,MRKANVAMANTANI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1,3 - 4.
NOTICE UNSERVED
for Respondent(s) : 2,
5,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 19/10/2011
ORAL
ORDER
The
endorsement on the Board indicates that notices issued to respondents
Nos.2 and 5 have not been served due to paucity of time. Fresh
notices be issued to the said respondents making them returnable on
25-11-2011.
(Smt.Abhilasha Kumari,J)
arg
Top