Gujarat High Court
Gujarat vs Chintamani on 17 August, 2010
Gujarat High Court Case Information System
Print
FA/1342/1985 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1342 to 1344 of 1985
and
FIRST
APPEAL NO.123 OF 1986
=================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus
CHINTAMANI
WD/O.SURENDRAKUMAR M JAIN & 5 - Defendant(s)
=================================================
Appearance
:
MR
MD PANDYA for Appellant(s) : 1,
NOTICE NOT RECD BACK for
Defendant(s) : 1 - 3.
(MR JV DESAI) for Defendant(s) : 1,
NOTICE
UNSERVED for Defendant(s) : 2 - 4.
NOTICE SERVED for Defendant(s)
: 5,
MR RAJNI H MEHTA for Defendant(s) :
6,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE
and
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/09/2005
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE)
Let
steps for service of unserved respondents be taken within three
weeks. Similar steps be taken against respondents against whom notice
has not been received back failing which the matters shall stand
dismissed for want of prosecution.
[BHAWANI SINGH]
CHIEF
JUSTICE
[H.K.
RATHOD]
JUDGE
Vyas
Top