Gujarat High Court
Ceejay vs Co on 3 August, 2011
Gujarat High Court Case Information System
Print
SCA/4660/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4660 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4661 of 2011
=======================================================
CEEJAY
FINANCE LTD - Petitioner(s)
Versus
JANKALYAN
BACHAT & SHARAFFI
CO
OP SOCIETY LTD & 1 - Respondent(s)
=======================================================
Appearance :
MR
SP HASURKAR for Petitioner(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 1 -
2.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/08/2011
ORAL
ORDER
It
appears that as the process fee was paid late, rule has not been
served and, therefore, it is requested by learned counsel,
Mr.Hasurkar that fresh rule may be issued and direct service may be
permitted.
In
the circumstances, fresh rule is ordered to be issued returnable on
5 th September, 2011.
Direct service is permitted.
Learned
counsel shall pay the process fees and take the packet of direct
service within a week.
(RAJESH
H.SHUKLA, J.)
/patil
Top