Gujarat High Court High Court

B vs Jamnagar on 13 November, 2008

Gujarat High Court
B vs Jamnagar on 13 November, 2008
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10090/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10090 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 189 of 2008
 

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


 

B
N GADHIYA - Petitioner(s)
 

Versus
 

JAMNAGAR
MAHANAGARPALIKA & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HASIT H JOSHI for Petitioner(s) : 1, 
MR PREMAL
R JOSHI for Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2,4
- 5. 
RULE UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

Office
endorsement says that Respondent No.3 is not served. It is mentioned
on behalf of Mr. Hasit H. Joshi, the learned advocate for the
applicant that fresh notice be issued on Respondent No.3.
Accordingly fresh notice of rule be issued on Respondent No.3, making
it returnable on December 4, 2008. Direct service is permitted.

(K.A.

Puj, J.)

(Caroline)

   

Top