Gujarat High Court Case Information System
Print
SCA/8161/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPEAKING
TO MINUTES
IN
SPECIAL
CIVIL APPLICATION No. 8161 of 2010
With
SPECIAL
CIVIL APPLICATION No. 9080 of 2010
To
SPECIAL
CIVIL APPLICATION No. 9141 of 2010
With
SPECIAL
CIVIL APPLICATION No. 9142 of 2010
To
SPECIAL
CIVIL APPLICATION No. 9156 of 2010
=========================================================
BRASS
COPPER & ALLOY (I) LTD - Petitioner(s)
Versus
JAYANTIBHAI
MANGABHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/08/2010
ORAL
ORDER
Speaking
to Minute has been filed by the learned Advocate for the
petitioner for making addition in the order dated 09.08.2010
passed by this Court, wherein it is stated that “Notice
returnable on 16.08.2010. Direct service today. He has stated
that some of the respondents are staying outside the State of Gujarat
and some in rural areas so it will be difficult for the petitioner
company to serve them by Direct Service. He seeks permission to serve
the notices to the respondents by way of Registered Post A.D.
In view of the above, the permission to serve the notices to the respondents by way of Registered Post A.D. is granted. The order is modified accordingly. Speaking to minutes is disposed of.
(K.S.JHAVERI, J.)
niru*
Top