Gujarat High Court
Thr vs Valjibhai on 30 June, 2008
Bench: H.K.Rathod
SCA/4388/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4388 of 2008 ========================================================= THR NOBLE SECURITY & DETECTIVESERVICE PVT. LTD. - Petitioner(s) Versus VALJIBHAI RAMJIBHAI DESAI & 6 - Respondent(s) ========================================================= Appearance : MR PRABHAKAR UPADYAY for Petitioner(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 1, MR P C CHAUDHARI for Respondent(s) : 2 - 4. NOTICE SERVED for Respondent(s) : 5 - 7. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 30/06/2008 ORAL ORDER
Notice
is not received back for respondent No.1, therefore, await the
service of notice.
Learned
advocate Mr. Chaudhari appearing for respondent No.2 to 4 and notice
served to respondent Nos.5 to 7.
Learned
advocate Mr. Chaudhari submitted that some talk is going on with
learned advocate Mr. Upadhyay.
Therefore,
matter is adjourned to 15th July 2008.
[H.K.
RATHOD, J.]
#Dave