Gujarat High Court High Court

Kamlesh vs Kiran on 31 March, 2011

Gujarat High Court
Kamlesh vs Kiran on 31 March, 2011
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/204/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 204 of 2009
 

=========================================================


 

KAMLESH
TRADING COMPANY - Petitioner(s)
 

Versus
 

KIRAN
PROCESSORS PRIVATE LIMITED - Respondent(s)
 

=========================================================
Appearance : 
MR
SANJAY R GUPTA for
Petitioner(s) : 1, 
NOTICE UNSERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
 
ORAL
ORDER

In
light of the Office Note it is necessary that fresh Notice be issued.
Learned Advocate for the petitioner undertakes to effect Direct
Service over and above the regular mode of service through the
Bailiff of the local Court. Accordingly fresh Notice returnable on
24/02/2010. Registry is directed to send Notice through the Bailiff
of the Local Courts as well as additional copy of Notice to be handed
over to learned Advocate for effecting Direct Service.

(D.A.Mehta,
J.)

sompura

   

Top