Gujarat High Court
Solanki vs M/S on 25 October, 2010
Gujarat High Court Case Information System
Print
CA/8614/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8614 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1285 of 2010
=========================================================
SOLANKI
RANCHODBHAI MATHURBHAI Applicant
Versus
M/S
JAYCHEMICAL - Respondent
=========================================================
Appearance :
MS
HINA DESAI for
Applicant
RULE UNSERVED for Respondent:
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 25/10/2010
ORAL
ORDER
Fresh
notice of Rule returnable on 07.12.2010 to the unserved respondent.
In addition to regular mode of service, the applicant is permitted to
serve the unserved respondent by RPAD Post at his cost also.
(S.R.BRAHMBHATT,
J.)
pallav
Top