Gujarat High Court High Court

Deputy vs Mrs.Savitaben on 15 April, 2011

Gujarat High Court
Deputy vs Mrs.Savitaben on 15 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5232/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5232 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2604 of 2008
 

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

 

DEPUTY
GENERAL MANAGER - Petitioner(s)
 

Versus
 

MRS.SAVITABEN
RAMANBHAI SUTHARWIFE & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
NOTICE UNSERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 20/01/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Ms Sejal Bhatt states that fresh address of respondent
Nos.1/1 to 1/5 has been received by her, which she shall supply to
the Registry. On such address being supplied, the cause-title shall
be amended and fresh notice of Rule shall be issued returnable on 3rd
March 2011. The address shall be supplied within two days from today.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top