Gujarat High Court
M/S vs Icchapore on 17 November, 2008
Gujarat High Court Case Information System
Print
SCA/859720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8597 of 2008
==========================================
M/S
RAJ LAND CORPORATION & 1 - Petitioner(s)
Versus
ICCHAPORE
INDUSTRIAL CO OP SERVICE SOCIETY LTD & 9 - Respondent(s)
==========================================
Appearance
:
MR AMIT V
THAKKAR for Petitioner(s) : 1 - 2.
DS AFF.NOT
FILED (N) for Respondent(s) : 1 - 8.
MR UTPAL M PANCHAL for
Respondent(s) : 9-10,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/11/2008
ORAL
ORDER
At
the request of Shri Thakkar, learned advocate appearing on behalf of
the petitioners, office to issue fresh notice upon respondents nos. 1
to 8, at the new address to be supplied by the learned advocate,
making it returnable on 27th November, 2008.
Direct
service is permitted.
Over
and above direct service, respondents to be served through RPAD also
at the cost of the petitioners.
(M.R.
SHAH, J.)
siji
Top