Gujarat High Court Case Information System
Print
FA/1815/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1815 of 1990
with
FIRST
APPEAL No. 1816 of 1990
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus
MAHENDRAKUMAR
R PATEL & 1 - Defendant(s)
=========================================================
Appearance
:
MR
HARDIK RAVAL for Appellant(s) : 1,
NOTICE
SERVED for
Defendant(s) : 1
- 2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.S.GARG
Date
: 03/09/2007
ORAL
ORDER
Mr.Harik
Raval, learned counsel for the appellant.
From
the office report in First Appeal No.1816 of 1990, it appears that
the respondent No.1 is not served and fresh notice is required.
Issue
fresh notice to the respondent No.1 in First Appeal No.1816 of 1990.
Requisites within two weeks. Within one week thereafter, the office
shall prepare the notice and would hand over the same to the learned
counsel for the appellant for effecting direct service. If the
requisites are not supplied within the period aforesaid, then, the
appeal shall stand dismissed without reference to the Court. The
notices be made returnable within ten weeks.
(R.S.
GARG, J.)
Rafik
Top