Gujarat High Court High Court

G.S.R.T.C vs Bhavsingbhai on 14 July, 2008

Gujarat High Court
G.S.R.T.C vs Bhavsingbhai on 14 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11516/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11516 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 936 of 2007
 

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

 

G.S.R.T.C.
- Petitioner(s)
 

Versus
 

BHAVSINGBHAI
JUVANSING DABHI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
FALGUNI D PATEL for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
RULE
UNSERVED for Respondent(s) : 3, 
MR SANDIP C SHAH for Respondent(s)
: 4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 14/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mrs.Falguni Patel submitted that rule remain unserved for
respondent No.3 because of incomplete address given by the applicant.

Therefore,
the applicant shall have to supply correct and complete address of
respondent No.3 on or before 21.7.2008.

(H.K.RATHOD,J.)
(vipul)

   

Top