Gujarat High Court
Gandhinagar vs Rambhai on 17 August, 2010
Gujarat High Court Case Information System
Print
FA/1057/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1057 of 1993
=========================================================
GANDHINAGAR
BOTTLING PVT. LTD. - Appellant(s)
Versus
RAMBHAI
& SONS AUTO ENGINEER AND SPARE PARTS - Defendant(s)
=========================================================
Appearance
:
MR
KC SHAH for
Appellant(s) : 1,
NOTICE UNSERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/08/2006
ORAL
ORDER
Shri
KC Shah, learned advocate appearing on behalf of the appellant has
submitted that fresh address is already supplied to the department.
Under the circumstances, Office to issue fresh notice upon the
respondent at the new address supplied by the learned advocate
appearing on behalf of the appellant making it returnable on 4th
October, 2006.
(M.R.SHAH,J.)
shekhar/-
Top