Gujarat High Court
Dharmendra vs Union on 11 January, 2011
Gujarat High Court Case Information System
Print
SCA/12874/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12874 of 2003
=========================================================
DHARMENDRA
N BHATT - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance :
MR
AK CLERK for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR SV
RAJU for Respondent(s) : 2,
RULE UNSERVED for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 11/01/2011
ORAL
ORDER
The
office note shows that the matter is unready as rule has remained
unserved as rule could not be served upon respondent Company as it
did not exist. Learned Advocate for the petitioner should file fresh
address. If the fresh address is not given within a week, the office
is directed to place this matter on Board for appropriate orders.
Sd/-
(S.R. Brahmbhatt, J.)
M.M.BHATT
Top