Gujarat High Court
Gujarast vs Suresh on 23 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
FA/4687/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 4687 of 2006 With FIRST APPEAL No. 1249 of 2007 With CIVIL APPLICATION No. 3504 of 2007 In FIRST APPEAL No. 1249 of 2007 With CIVIL APPLICATION No. 13484 of 2006 In FIRST APPEAL No. 4687 of 2006 ====================================== GUJARAST INDUSTRIAL INVESTMENTCORP.LTD. - Appellant(s) Versus SURESH M MEHTA & 2 - Defendant(s) ====================================== Appearance : MR RD DAVE for Appellant(s) : 1, RULE UNSERVED for Defendant(s) : 1 - 3. ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 23/06/2008 COMMON ORAL ORDER
Counsel
for the appellant is directed to find out the full correct address
and thereafter only publish notice as per the earlier order in the
newspaper of the area having wide circulation.
List
it on 25th July, 2008.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash