Gujarat High Court
Civil Application No. 4877 Of 2002 vs Rule Not Recd Back For on 2 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 4877 of 2002
in
APPEAL FROM ORDER-STAMP NUMBERNo 264 of 2002
with
APPEAL FROM ORDER-STAMP NUMBER No 264 of 2002
--------------------------------------------------------------
PARTHVI VIJAY DESAI NEE PARTHVI CHETAN THAKORE
Versus
AJAY ELECTRICAL INDUSTRIES LTD.
--------------------------------------------------------------
Appearance:
1. Civil Application No. 4877 of 2002
MR KUNJAL D PANDYA for Petitioner No. 1
RULE NOT RECD BACK for Respondent No. 1
RULE UNSERVED for Respondent No. 2
2. Appeal from Order-Stamp Number No. 264 of 2002
MR KUNJAL D PANDYA for Petitioner No. 1
.......... for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE RAVI R.TRIPATHI
Date of Order: 25/11/2002
ORAL ORDER
Rule issued by this Court is not received back
qua respondent no.1 and respondent no.2 remained
unserved. The learned advocate for the applicant prays
for issuance of fresh process of rule with a permission
to serve the same by Speed Post as well as by telegraphic
mode.
2.Office is directed to issue fresh rule returnable
on 16.12.2002. The applicant is permitted to serve the
process of rule by Speed Post and by telegraphic mode at
his own cost.
(Ravi R. Tripathi, J.)
karim