Gujarat High Court
Gayatri vs Unknown on 19 February, 2010
Gujarat High Court Case Information System
Print
CA/1343120/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13431 of 2009
=========================================================
GAYATRI
MALE EYE PRODUCTS THROUGH IT'S ADMINISTRATOR/ - Applicant(s)
Versus
GUJARAT
STATE FINANCIAL CORPORATION THROUGH IT'S REGIONAL - Opponent(s)
=========================================================
Appearance
:
MR
SN BAROT for
Applicant(s) : 1,
RULE UNSERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date :
19/02/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
The
opponent is reported unserved for want of correct address. The
applicant will, within two weeks from today, furnish true and
complete address of the opponent.
Notice
of Rule be issued to the opponent thereafter afresh, returnable on
26.3.2010.
Direct
service is permitted.
(Ms.
R.M. Doshit, J.)
(K.M.
Thaker, J.)
…
(karan)
Top