Gujarat High Court
Gujarat vs Dhayabhai on 14 July, 2008
Bench: K.M.Thaker
SCA/6500/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6500 of 2008 ========================================================= GUJARAT STATE ROAD TRANSPORT CORPORATION - Petitioner(s) Versus DHAYABHAI B WAGHELA - Respondent(s) ========================================================= Appearance : MR HARDIK C RAWAL for Petitioner(s) : 1, NOTICE UNSERVED for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 14/07/2008 ORAL ORDER
On
behalf of Mr. Raval, it is submitted that the petitioner has now
supplied the correct and complete address of respondent. Since this
Court [Coram: Hon’ble Mr. Justice H.K. Rathod] has already directed
to issue notice, let fresh notice be issued returnable on 29th
July, 2008.
[
K.M. Thaker, J. ]
rmr.