Gujarat High Court
Mitshu vs Royal on 28 April, 2010
Gujarat High Court Case Information System
Print
SCA/2845/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2845 of
2010
=========================================================
MITSHU
PHARMA PVT LTD & 1 - Petitioner(s)
Versus
ROYAL
CO OPERATIVE BANK LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR.
BAIJU JOSHI FOR MR. SHIRISH JOSHI
for
Petitioner(s) : 1 - 2.
NOTICE UNSERVED for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2,
MR JB DASTOOR for
Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/04/2010
ORAL
ORDER
Mr.
Baiju Joshi, learned advocate for the petitioners submits that the
fresh address of the unserved respondent No.1 is now available with
him and he shall supply the same to the Registry, during the course
of the day.
In
view of the above, it is directed that as and when the fresh address
of respondent No.1 is supplied to the Registry by the learned counsel
for the petitioners, fresh Notice be issued to the said respondent,
making it returnable on 02.07.2010.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top