Gujarat High Court
Industrial vs Harun on 25 February, 2011
Gujarat High Court Case Information System
Print
SCA/7826/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7826 of 2003
=========================================================
INDUSTRIAL
JEWELS PVT LTD., - Petitioner(s)
Versus
HARUN
RAHIMBHAI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KM PATEL for
Petitioner(s) : 1,
MR KETAN A DAVE for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
UNSERVED-EXPIRED (R) for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/02/2011
ORAL
ORDER
Learned
Advocate Mr. Varun K. Patel is for petitioner. Learned Advocate
Mr.Ketan A. Dave is for respondent No.1. Respondent NO.2 is served
with notice of rule. Respondents No. 3 and 4 have remained unserved
as expired. Let necessary steps are to be taken by petitioner for
serving respondents no.3 and 4 while bringing heirs and legal
representatives of respondents no.3 and 4. Therefore, matter is
adjourned to 22nd March, 2011.
(H.K.
Rathod,J.)
Vyas
Top