Gujarat High Court High Court

Abg vs Panchmahal on 29 March, 2011

Gujarat High Court
Abg vs Panchmahal on 29 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/17/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 17 of 2011
 

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


 

ABG
INFRALOGISTICS LIMITED - Petitioner(s)
 

Versus
 

PANCHMAHAL
CEMENT COMPANY PRIVATE LIMITED - Respondent(s)
 

=========================================================
Appearance : 
MR
ZUBIN F BHARDA for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/03/2011 

 

 
 
ORAL
ORDER

Mr.

Zubin F. Bharda learned Advocate for the petitioner submits that the
service of notice could not be effected since the Registered Post
A.D. has returned as unserved.

In
view of the above, issue FRESH NOTICE returnable on
13th APRIL, 2011.

Direct Service is permitted.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top