Gujarat High Court
Deputy vs Madhuline on 29 September, 2011
Gujarat High Court Case Information System
Print
SCA/11108/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11108 of 2011
=========================================================
DEPUTY
ENGINEER, (O&M) - Petitioner(s)
Versus
MADHULINE
FIBRA PVT LTD. & 1 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/09/2011
ORAL ORDER
The
endorsement on the Board indicates that the notices issued to the
respondents have not been received back, either served or unserved.
The Registry to await service of notices upon the respondents.
List
on 20.10.2011.
The
ad-interim relief granted earlier, shall continue till then.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top