Gujarat High Court Case Information System
Print
SCA/11637/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.11637 of 2005
===================================================
HYTAISUN
MAGNETICS LIMITED - Petitioner(s)
Versus
HINA
NILESH JHAVERI & 1 - Respondent(s)
===================================================
Appearance
:
MR SS PANESAR for Petitioner(s) :
1,
MR VS SHAH for Respondent(s) : 1,
RULE UNSERVED for
Respondent(s) :
2,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/09/2010
ORAL
ORDER
The
Office Note shows that the process of rule qua respondent No.2 has
remained unserved. Mr.Sushil Singh, learned advocate, for Mr.Panesar,
learned advocate for the petitioner, is present and he has submitted
that fresh rule may be issued qua the unserved respondent. As the
process has not been served since 2005, the petitioner is allowed
direct service.
Fresh
notice of rule to be issued qua the unserved respondent, returnable
on 18.10.2010. To be listed in admission/first board amongst
the first ten matters on the returnable date. Direct service to be
effected on or before 30.09.2010.
[K.M.THAKER,
J]
Bhavesh*
Top