Gujarat High Court
Mafatlal vs Appellate on 25 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
CA/14393/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 14393 of 2007 In LETTERS PATENT APPEAL No. 2076 of 2007 In SPECIAL CIVIL APPLICATION No. 25542 of 2007 ====================================== MAFATLAL INDUSTRIES LTD - Petitioner(s) Versus APPELLATE AUTHORITY FOR INDUSTRIAL & FINANCIAL & 4 - Respondent(s) ====================================== Appearance : MR AS VAKIL for Petitioner(s) : 1, SERVED BY RPAD - (N) for Respondent(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 2, NOTICE SERVED for Respondent(s) : 3, MR AMAR N BHATT for Respondent(s) : 4 - 5. ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 25/06/2008 ORAL ORDER
Notice
on respondent No.2 is yet to be served.
Await
service of notice on unserved respondent for another three weeks.
List
it on 31st July, 2008.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash