Gujarat High Court High Court

Gujarat vs P on 16 March, 2011

Gujarat High Court
Gujarat vs P on 16 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/636/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 636 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5719 of 2004
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
 

Versus
 

P
B PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN A DESAI for
Appellant(s) : 1, 
RULE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 16/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Report
of the bailiff dated 11.8.2008 mentions that the notice has been
served on the wife of the respondent as the respondent was not
available.

We
are of the opinion that this is ‘NO SERVICE’ in the eye of law. The
respondent has to be served with a notice. The learned counsel for
the appellant shall take fresh step to serve the respondent by
Registered Post.

Office
to issue FRESH NOTICE of Rule, returnable on 4th
May 2011.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top