Gujarat High Court
Ahmedabad vs Radhamaniamma on 12 January, 2010
Gujarat High Court Case Information System
Print
CA/12747/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12747 of 2009
In
FIRST
APPEAL No. 4446 of 2009
=========================================================
AHMEDABAD
MUNICIPAL TRANSPORT SERVICE - Petitioner(s)
Versus
RADHAMANIAMMA
G NAIR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/01/2010
ORAL
ORDER
Rule
remain unserved for respondent no. 1 and 2. Learned advocate Mr.
Munshaw submitted that he will supply fresh address of respondent
no. 1 and 2 and on correct address, fresh Rule may be issued to
respondents.
Considering
his submission, let fresh address may supply within 10 days from
today. Thereafter, issue fresh Rule to respondent no. 1 and 2
returnable on 15/2/2010.
(H.K.RATHOD,
J)
asma
Top