Gujarat High Court High Court

United vs Mohammad on 9 December, 2010

Gujarat High Court
United vs Mohammad on 9 December, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12487/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12487 of 2010
 

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

UNITED
BANK OF INDIA THRO. ASST.GEN MANAGER - Petitioner
 

Versus
 

MOHAMMAD
YUNUS ALLARAKKHA TANK - Respondent
 

=================================== 
Appearance
: 
MR
RAMNANDAN SINGH for Petitioner. 
RULE UNSERVED for
Respondent. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 09/12/2010 
ORAL ORDER

Notice was
issued by this Court on 27.09.2010. Since there was some
typographical error in the address of the respondent –
workman, leave to correct the address of the respondent was granted
on 19.10.2010 and fresh notice was issued making it returnable on
26.10.2010. The Board shows that notice still remain unserved
because of incomplete address as per the Bailiff’s report. Even the
respondent is not residing at the place shown in the cause-title of
the petition.

Mr. Ramanandan
Singh, learned advocate appearing for the petitioner states that the
address given in the cause title is the address which the respondent
himself has given in his statement of claim before the Industrial
Tribunal. He further submitted that even before the Industrial
Tribunal, the respondent never remained present after filing the
statement of claim. The impugned order is passed below Exh.87.
However, Exh.87 is totally different.

Be
that as it may, the respondent is required to be served before any
order is passed in this petition. Hence, the petitioner is hereby
permitted for substituted service. For this purpose, the petitioner
shall issue an advertisement in the newspaper indicating the date of
hearing of this petition on 29.12.2010. It should also be made
clear in the advertisement that if the respondent will not remain
present on the date of hearing of the petition, the Court will
proceed ex-parte and pass appropriate order. The petitioner shall
place the copy of the advertisement along with the affidavit of
publication. S.O. to 29.12.2010.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top