Gujarat High Court
Gujarat vs P on 16 March, 2011
Gujarat High Court Case Information System
Print
LPA/636/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 636 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5719 of 2004
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Appellant(s)
Versus
P
B PATEL - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Appellant(s) : 1,
RULE SERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Report
of the bailiff dated 11.8.2008 mentions that the notice has been
served on the wife of the respondent as the respondent was not
available.
We
are of the opinion that this is ‘NO SERVICE’ in the eye of law. The
respondent has to be served with a notice. The learned counsel for
the appellant shall take fresh step to serve the respondent by
Registered Post.
Office
to issue FRESH NOTICE of Rule, returnable on 4th
May 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top