Gujarat High Court High Court

Dakshin vs Sitponwala on 11 February, 2011

Gujarat High Court
Dakshin vs Sitponwala on 11 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15251/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15251 of 2010
 

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

 

DAKSHIN
GUJARAT VIJ CO LTD - Petitioner(s)
 

Versus
 

SITPONWALA
IMTIYAZ IBRAHIM & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
NOTICE UNSERVED for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 11/02/2011 

 

ORAL
ORDER

Learned
advocate Ms. Lilu Bhaya for DGVCL requests that notice issued by this
Court has remained unserved to respondent No.1. Registry be directed
to issue fresh notice and she be permitted to effect direct service.
Request is granted.

Registry
is directed to issue fresh NOTICE
to respondent No.1, returnable on 21st
February 2011.

Direct
service is permitted.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top