Gujarat High Court Case Information System
Print
SCA/8427/2004 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8427 of
2004
===============================================================
PERSTOP
AEGIS CHEMICALS LTD. - Petitioner(s)
Versus
RAMESHCHANDRA
CHIBABHAI MAHYAVANSHI & 1 - Respondent(s)
===============================================================
Appearance
:
M/S
THAKKAR ASSOC.
for
Petitioner(s) : 1,
MR MUKESH H RATHOD for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2,
RULE NOT RECD
BACK for Respondent(s) :
2,
===============================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/02/2011
ORAL ORDER
The
registry has placed office note dated 28.1.2011 with the remarks that
process issued qua respondent No.2 is not received back and that
therefore the matter could not be listed again after order issuing
process.
The
petitioner is, therefore directed to supply complete, correct and
present address of the respondent No.2 within period of one week from
today to the registry. After such address is provided, registry to
issue fresh Notice returnable on 31.3.2011. If correct and complete
address is not supplied on or before 05.03.2011, office will list
present matter for appropriate orders. The matter to be listed on
07.03.2011 if address is not supplied.
(K.M.THAKER,J.)
Suresh*
Top