Gujarat High Court
Rana vs Gujarat on 2 September, 2011
Gujarat High Court Case Information System
Print
CA/9332/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9332 of 2010
=================================================
RANA
DILUBHA SUKHADEVSINH & 9 - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
=================================================
Appearance :
MR
AY KOGJE for Applicants
MR MD PANDYA for Respondent No. 1
RULE
UNSERVED for Respondent No. 2
RULE SERVED for Respondent No
3
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
cause list indicates that notice of Rule for respondent No.2 is
not served as the site office of respondent No.2 is at Limbdi as per
the Bailiff’s report.The applicant to take appropriate steps to
provide the new address of respondent No. 2 by next adjournment.
S.O. to 23rd
September, 2011.
(A.L.
DAVE, J.)
(S.R.BRAHMBHATT,
J.)
pnnair
Top