Gujarat High Court
Nivedita vs Rajeshbhai on 21 December, 2010
Gujarat High Court Case Information System
Print
FA/3223/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 3223 of 2005
=========================================================
NIVEDITA
DEEPAKBHAI GUPTA - Appellant.
Versus
RAJESHBHAI
SHIVLAL HARIJAN C/O. CHADHA & CHADHA TRANSPORT & 2 -
Respondents
=========================================================
Appearance
:
MR
KASHYAP R JOSHI for
Appellant.
SERVED BY RPAD - (R) for Respondent : 1,
RULE NOT
RECD BACK for Respondent : 2,
MS LILU K BHAYA for Respondent :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 27/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the appellant seeks fresh notice of admission on
respondent No.2. He also requests for direct service. Request is
accepted. Issue fresh Notice of admission on respondent No.2
returnable on 16.4.2008. Direct Service is permitted through
Regd.Post A.D. as well.
[A.L.DAVE,J.]
[SHARAD
D.DAVE,J.]
(patel)
Top