Gujarat High Court
The vs Baroda on 5 July, 2011
Gujarat High Court Case Information System
Print
CA/4688/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.4688 of 2011
In
CIVIL
REVISION APPLICATION (STAMP NO.) No.83 of 2011
=========================================
THE
MAHARAJA SAYAJIRAO UNIVERSITY OF BARODA - Applicant(s)
Versus
BARODA
COMMERCIAL CORPORATION PVT LTD & 3 - Respondent(s)
=========================================
Appearance:
MR
MITUL K SHELAT for
Applicant(s): 1,
NOTICE NOT RECD BACK for Respondent(s): 1 -
3.
NOTICE SERVED for Respondent(s):
4,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 05/07/2011
ORAL
ORDER
Learned
advocate for the applicant to supply true and correct address of the
unserved respondents no.1 to 3. After the fresh addresses are
furnished, fresh notice be issued to respondents no.1 to 3,
returnable on 23rd August, 2011.
(
Harsha Devani, J. )
hki
Top