Gujarat High Court High Court

Mazdarise vs The on 22 July, 2008

Gujarat High Court
Mazdarise vs The on 22 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	

 
 


	 

LPA/483/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 483 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 28830 of 2007
 

With


 

CIVIL
APPLICATION No. 5014 of 2008
 

In
LETTERS PATENT APPEAL No. 483 of 2008
 

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


 

MAZDARISE
COOPERATIVE HOUSING (SERVICE) SOCIETY LIMITED - Appellant(s)
 

Versus
 

THE
STATE OF GUJARAT & 3 - Respondent(s)
 

=========================================Appearance
: 
MR SHIRISH JOSHI
for Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

				Date
: 22/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Notice
for final disposal returnable on 12.8.2008. Direct service is
permitted on respondents Nos. 1 to 3. Respondent No.4 shall be
served through Speed Post Acknowledgment Due, at the appellant’s
cost.

2. Mr.

Joshi states that respondent No.4 will also be served at his Bombay
address by Speed Post Acknowledgment Due.

Notice
be sent on the Civil Application also.

(M.S. Shah,
Actg. C.J.)

(D.H. Waghela,
J.)

*/Mohandas