Gujarat High Court High Court

Ceejay vs Co on 3 August, 2011

Gujarat High Court
Ceejay vs Co on 3 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4660/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4660 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 4661 of 2011
 

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


 

CEEJAY
FINANCE LTD - Petitioner(s)
 

Versus
 

JANKALYAN
BACHAT & SHARAFFI 

 

CO
OP SOCIETY LTD & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
SP HASURKAR for Petitioner(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 1 -
2. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 03/08/2011
 

ORAL
ORDER

It
appears that as the process fee was paid late, rule has not been
served and, therefore, it is requested by learned counsel,
Mr.Hasurkar that fresh rule may be issued and direct service may be
permitted.

In
the circumstances, fresh rule is ordered to be issued returnable on
5 th September, 2011.

Direct service is permitted.

Learned
counsel shall pay the process fees and take the packet of direct
service within a week.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top