Gujarat High Court
Dahod vs Lucky on 8 July, 2011
Gujarat High Court Case Information System
Print
CA/7145/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7145 of 2011
In
MISC.CIVIL
APPLICATION No. 2911 of 2010
In
SPECIAL CIVIL APPLICATION No. 3783 of 1996
=========================================================
DAHOD
NAGARPALIKA - Petitioner(s)
Versus
LUCKY
FOOTWEAR & 10 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1,
MR YM THAKKAR for Respondent(s) : 1 - 6.
-
for Respondent(s) : 7 -
11.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 08/07/2011
ORAL
ORDER
The
cause list shows that the Notice is not received back. Mr. Shastri
has requested for fresh Notice and permission to serve the process
directly. Request as prayed for is granted.
Office
is directed to issue fresh Notice returnable on 22nd July
2011. Mr. Thakkar, learned Advocate has waived service on behalf of
respondents Nos. 1 to 6. Direct service is permitted.
(K.M.THAKER,
J.)
jani
Top