Gujarat High Court
Kamlesh vs Blank on 24 January, 2011
Gujarat High Court Case Information System
Print
OJCA/56/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 56 of 2011
In
COMPANY
PETITION No. 204 of 2009
======================================
KAMLESH
TRADING COMPANY - Applicant(s)
Versus
Blank
Name - Respondent(s)
======================================
Appearance :
MR
SANJAY R GUPTA for Applicant(s) : 1,
None for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/01/2011
ORAL
ORDER
Learned
counsel for the applicant submits that, in spite of all efforts made
including sending notice by R.P.A.D., service of summons could not be
served and, therefore, ‘substituted service’, as prayed for in
paragraph 4(A), may be granted.
In
the facts and circumstances of the case, the prayer for ‘substituted
service’ in terms of paragraph 4(A) is granted. The application is
allowed to the aforesaid extent only.
(ANANT
S. DAVE, J.)
(swamy)
Top