Gujarat High Court High Court

Usmanmiya vs State on 20 August, 2010

Gujarat High Court
Usmanmiya vs State on 20 August, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5461/1995	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5461 of 1995
 

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

USMANMIYA
HUSEINMIYA MALEK & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

===================================================== 
Appearance
: 
MRS
SANGEETA N PAHWA for Petitioner(s) : 1 - 3.MR PM THAKKAR for
Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE UNSERVED for Respondent(s) : 3, 
MR SHIRISH JOSHI for
Respondent(s) : 4, 
MR EA SAMUEL for Respondent(s) : 5, 
MR JK
PARMAR for Respondent(s) : 6, 
MR KV SHELAT for Respondent(s) :
6, 
MR ZA SHAIKH for Respondent(s) : 6, 
UNSERVED-EXPIRED (R) for
Respondent(s) : 7, 
RULE SERVED for Respondent(s) :
8, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
 
ORAL
ORDER

Mr.

Shirish Joshi, learned counsel for the opponent No.4 has filed sick
note. The cause list shows that as there is no Gram Panchayat,
opponent No.3 has not been served. The hearing of present petition is
adjourned on account of sick note filed by learned advocate for
opponent No.4. In the meanwhile, within 10 days from today, the
petitioner will take necessary steps to seek and make necessary
amendment in respect of opponent No.3, who could not be served.

(K.M.Thaker,
J.)

sudhir

   

Top