Gujarat High Court
Omkarsingh vs Vardhman on 4 April, 2011
Gujarat High Court Case Information System
Print
CA/15733/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15733 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5369 of 2009
=========================================================
OMKARSINGH
JAYENDRASINGH DECD. THROUGH JAYENDRASINGH & 2 - Petitioner(s)
Versus
VARDHMAN
ROADWAYS & 4 - Respondent(s)
=========================================================
Appearance
:
MS
AMRITA AJMERA for
Petitioner(s) : 1 - 3.
RULE UNSERVED for Respondent(s) : 1 -
2.
RULE SERVED for Respondent(s) : 3 - 4,4.2.2
MR SUNIL B
PARIKH for Respondent(s) : 3,
None for Respondent(s) : 4,
MR GC
MAZMUDAR for Respondent(s) : 5,
MR HG MAZMUDAR for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/04/2011
ORAL
ORDER
Fresh
Notice to the unserved respondent Nos. 1 & 2, by substituted
service, returnable on 2nd
May 2011.
(K.S.JHAVERI,J.)
pawan
Top