Gujarat High Court High Court

====================================== vs None For on 8 August, 2008

Gujarat High Court
====================================== vs None For on 8 August, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/138920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1389 of 2008
 

In


 

FIRST
APPEAL (STAMP) No. 4098 of 2007
 

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

G.S.R.T.C.
& ANOTHER
 

Versus
 

LINABEN
RANCHHODBHAI GABANI & OTHERS
 

====================================== 
Appearance
: 
MRS VASAVDATTA BHATT for
Petitioners  
None for Respondent(s) : 1 - 3,
5, 
MR.HIREN M
MODI for Respondent(s) : 4, 
RULE
NOT RECD BACK for Respondent(s) : 6, 
RULE
UNSERVED for Respondent(s) : 7, 
MR
MAULIK J SHELAT for Respondent(s) :
8, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 08/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Rule
issued to respondent No.7 is unserved. Hence, fresh notice of Rule
be issued to the unserved respondent No.7 returnable on 19th
September 2008.

(Bhagwati
Prasad, J.)

(S.R.Brahmbhatt,
J.)

*mohd

   

Top