Gujarat High Court High Court

====================================== vs Ms Moxa Thakkar on 22 March, 2010

Gujarat High Court
====================================== vs Ms Moxa Thakkar on 22 March, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2701/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2701 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4979 of 2009
 

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

DAYALAL
KANJI BUDHDEV 

 

Versus
 

STATE
OF GUJARAT, THRO SECRETARY AND OTHERS
 

====================================== 
Appearance
: 
MR ASHISH M DAGLI for
Petitioner. 
MS MOXA THAKKAR, AGP for Respondent No.1. 
None for
Respondent Nos.2 - 4. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 22/03/2010 

 

ORAL
ORDER

Rule.

Learned AGP waives service for respondent no.1. The other
respondents have not appeared in the main petition and service upon
them is dispensed with. By consent, the application is allowed in
terms of paragraphs 3 (B) and (C). Rule is made absolute. Necessary
amendment shall be carried out in the main Special Civil Application
within a period of two weeks.

(D.H.Waghela,
J.)

*malek

   

Top